IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 16230 of 2009
DATE OF DECISION : 24.10.2009
Rajinder Singh
.... PETITIONER
Versus
Bhakra Beas Management Board, Chandigarh and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. S.S. Rana, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who has retired from the services of the
respondent Board on 30.6.2004 as Foreman Special, has filed the instant
petition for issuing direction to the respondents to grant him the time bound
promotional scale of Rs. 2000-3500 after completion of 9 years of service
and Rs. 2100-3700 on completion of 16 years service, as per the
Government instructions.
In the petition, it has been stated that after retirement of the
petitioner, on the legal notice dated 29.6.2008 (Annexure P-6), served by
the petitioner, his claim is under consideration, as is reflected in the letter
dated 10.7.2009 (Annexure P-7). It is the case of the petitioner that till date,
no final decision has been taken. Counsel states that at this stage, the
CWP No. 16230 of 2009 -2-
petitioner will be satisfied if a direction is issued to the Chief Engineer,
Generation and Power Wing, BBMB, Nangal, District Ropar (respondent
No.2 herein) to consider and decide the aforesaid legal notice in accordance
with law, within a reasonable time.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with a direction to
respondent No.2 to consider and decide the legal notice dated 29.6.2008
(Annexure P-6) in accordance with law, within a period of three months
from the date of receipt of a certified copy of this order.
October 24, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE