IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 18311 of 2009
Date of Decision: 30.11.2009.
Raj Singh and others --Petitioners
Versus
State of Haryana and others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Gaurav Singh Hooda, Advocate for the petitioner.
***
PERMOD KOHLI.J (ORAL)
Notice of motion.
Mr. Harish Rathi, Sr. DAG, Haryana has been asked to accept
notice on behalf of the respondents-State.
The petitioners are the employees of Food & Supply
Department of Haryana and are presently working as Inspectors. They are,
however, claiming seniority as Sub Inspectors over some of the persons,
said to be juniors to them. Petitioners have also served a legal notice dated
10.7.2009 (Annexure P-4) claiming the relief.
In this view of the matter, this petition is being disposed of at
the motion stage itself with a direction to the respondents to decide the legal
notice of the petitioners within a period of three months from the date
certified copy of this order is served upon the competent authority.
Needless to say that in the event the claim of the petitioners is to be rejected,
the same shall be by a reasoned and speaking order.
(PERMOD KOHLI)
JUDGE
30.11.2009
lucky