High Court Punjab-Haryana High Court

Roshan Lal & Others vs State Of Haryana & Others on 7 September, 2011

Punjab-Haryana High Court
Roshan Lal & Others vs State Of Haryana & Others on 7 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.16676 of 2011
                         Date of Decision: September 07, 2011

Roshan Lal & others
                                                         ...Petitioners

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers 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?


Present:    Mr.Joginder S. Duhan, Advocate,
            for the petitioners.

                         *****

RANJIT SINGH, J.

Petitioners claim technical pay and further claim that their
case is covered by earlier decision rendered by this court. For the
same cause, the petitioners have served a demand notice, which is
still pending.

Without going into the merits of the claim made, the writ
petition is disposed of with a direction to the respondents to consider
and decide the demand notice served by the petitioners in
accordance with law within a period of four months from the date of
receipt of copy of this order.

September 07, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE