IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 11480 of 2009
DATE OF DECISION : 13.08.2009
Ram Kumar
.... PETITIONER
Versus
Haryana Power Generation Corporation Limited, Panchkula and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Munish Mittal, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed this petition for issuing direction to the
respondents to regularise his services from the date his juniors were
regularised i.e. 12.10.1989.
Concededly, the services of the petitioner were regularised in
the year 1990. After more than 18 years, without explaining the delay, the
petitioner has filed this petition. The only argument raised by counsel for
the petitioner is that only recently, the petitioner came to know that his
juniors have been promoted w.e.f. 12.10.1989, therefore, he has filed the
instant petition. I do not find any force in this contention. The petitioner was
very much aware of his regularisation and he was serving in the same
department, where respondents No.3 and 4 were regularised on 12.10.1989.
CWP No. 11480 of 2009 -2-
It cannot be accepted now that the petitioner has recently come to know
about this fact.
No merit.
Dismissed.
August 13, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE