CWP No.2744 of 2003 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C. W. P. No. 2744 of 2003
Date of Decision: 3 - 12 - 2008
S.K.Tindwal and others ....Petitioners
v.
State of Haryana and others ....Respondents
CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA
***
Present: Mr.Rajiv Atma Ram, Sr.Advocate with
Mr.Damanbir, Advocate
for the petitioners.
Mr.Jayender S. Chandail, Addl.A.G., Haryana
for respondents No.1,3 and 4.
Mr.A.K.Chopra, Sr.Advocate with
Mr.Narender Hooda, Advocate and
Mr.N.D.Kalra, Advocate
for respondent No.2.
***
KANWALJIT SINGH AHLUWALIA (ORAL)
Mr.Rajiv Atma Ram on instructions from Mr.Damanbir state
that all 325 petitioners have been freshly appointed in accordance with the
policy of the Government and, therefore, the present writ petition has been
rendered infructuous regarding relief of absorption/adjustment . He further
submit that claim of the petitioners regarding pay protection and continuity
of service is receiving due consideration of the State Government and,
CWP No.2744 of 2003 [2]
therefore, the present petition be dismissed with liberty to approach this
Court again, in case petitioners are denied relief of pay protection and
continuity of service.
Needless to say that pay protection and continuity of service is
to be granted by the Government in accordance with the provisions of law.
As prayed, dismissed as infructuous with liberty aforesaid.
( KANWALJIT SINGH AHLUWALIA )
December 3, 2008. JUDGE
RC