IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P No. 13997 of 1990
Date of decision : February 18, 2009
Raj Bala,
...... Petitioner (s)
v.
Haryana State Electricity Board and another
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. R.K.Malik, Sr. Advocate with
Mr. Yashdeep Singh, Advocate
for the petitioner.
Mr.Harish Rathee, Sr. DAG Haryana
for respondent No.1.
Mr. Arvind Seth, Advocate
for respondent No.2.
***
AJAY TEWARI, J (Oral)
As per the additional affidavit, the services of the petitioner can
be regularised w.e.f 6.6.1991 instead of the earlier date viz 16.10.1990
since during this interregnum there was no vacant post. In these
circumstances, no fault can be found with the deregularization of the
petitioner at that stage.
This writ petition is consequently disposed of with a direction
to the respondents to consider the regularization of the services of the
petitioner w.e.f 6.6.1991.
( AJAY TEWARI ) February 18, 2009. JUDGE `kk'