High Court Punjab-Haryana High Court

Ram Jas vs State Of Haryana & Others on 22 January, 2009

Punjab-Haryana High Court
Ram Jas vs State Of Haryana & Others on 22 January, 2009
        IN THE PUNJAB AND HARYANA HIGH COURT
                    AT CHANDIGARH

                               CWP No.5759 of 2007(O&M)
                               Date of decision: January 22, 2009

Ram Jas                                                ... Petitioner

                            Versus

State of Haryana & others                              ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Subhash Ahuja, Advocate
          for the petitioner.

           Mr. Harish Rathee, Sr. DAG, Haryana.

                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

Learned counsel for the petitioner has cut short the

entire controversy. He has stated that admittedly a post of Peon

is still lying vacant in the office of the respondent No.3 and thus

the petitioner could very easily be accommodated even without

uprooting the respondent No.5.

In these circumstances, this writ petition is disposed of

with a direction to the respondent No.2 to consider the feasibility

of posting the petitioner to the said vacant post sympathetically

and pass the necessary order within a period of two months from

the date of receipt of certified copy of this order.

January 22, 2009                              (AJAY TEWARI)
sonia                                             JUDGE