COCP No. 1910 of 2009 1
In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1910 of 2009 (O&M)
Date of decision: December 16, 2009
Rattan Singh son of Kalu Ram ..Petitioner
Versus
Shri Anand Mohan Saran and another
..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. R.S.Sangwan, Advocate
for the petitioners.
Mr.Ashok Jindal, Addl.A.G.Haryana
for the respondents.
,,,
Rakesh Kumar Garg, J.(Oral)
Vide order dated 17.4.2009, LPA No. 74 of 2008 filed by the
petitioner was allowed and the services of the petitioner were ordered to be
regularized, taking in view the instructions dated 1.10.2003. It was further
ordered that he be also awarded all the emoluments, if any having arisen
thereto.
The grievance of the petitioner before this court is that the
aforesaid order is not being complied with.
In response to the show cause notice issued by this court, separate
replies have been filed on behalf of respondent Nos.1 and 2 wherein it has been
submitted that in compliance of the orders passed by this court in LPA No. 74 of
2008, vide order dated 18.11.2009, the services of the petitioner have been
regularized in the pay scale of Rs. 2550-55-2660-EB-60-3200 with effect from
1.10.2003. In the affidavit of the respondents, it has been further submitted
that a demand draft No. 281544 dated 25.11.2009 amounting to Rs. 2,67,321/-
has been prepared.
Mr. Ashok Jindal, Addl. A.G. Haryana on instruction from Shri Devki
COCP No. 1910 of 2009 2
Nandan, Clerk in the office of General Manager, Haryana Roadways, Delhi
Depot ,further states that the amount has been received by the petitioner under
receipt.
In view of the aforesaid facts as submitted by the respondents, I am
not inclined to proceed further in the petition.
Rule discharged.
However, the petitioner is at liberty to file a representation with
regard to the calculations of emoluments, if any, and in case any such
representation is filed, the same shall be decided by the respondents within two
months thereafter in accordance with law.
December 16, 2009 (RAKESH KUMAR GARG)
nk JUDGE