Civil Writ Petition No.13374 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No.13374 of 2009
Date of Decision:-16.11.2009
Sanjeev Kumar and Virender Singh ...Petitioners
Versus
Union of India, Ministry of Railways and others ---Respondents
CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE MEHINDER SINGH SULLAR
Present:- Mr.Rajiv Narain Raina, Advocate for the petitioners.
Mr.G.S.Bal, Advocate for respondent Nos.1 and 2.
Mr.Mukesh Kumar Bhatnagar, Advocate for
Mr.V.K.Sharma, Advocate for respondent Nos.3 and 4.
J.S.KHEHAR, J.(ORAL)
The solitary prayer of the learned counsel for the petitioners, as
has been noticed in the motion Bench order dated 31.8.2009, is for the
issuance of directions to the respondents to finalize the provisional/tentative
seniority list of Junior Engineer Grade-II.
Learned counsel for respondents No.1 and 2 states that
respondent Nos.1 and 2 will consider all objections submitted as against the
provisional/tentative seniority list of Junior Engineer Grade-II and finalize
the same within a period of three months from today.
In view of the above, the instant writ petition is disposed of
with the direction to respondent Nos.1 and 2 to finalize the
provisional/tentative seniority list of Junior Engineer Grade- II within three
months from today.
Liberty is granted to the petitioners to file objections, if any,
Civil Writ Petition No.13374 of 2009 2
within three weeks from today. In case any such objections are filed by the
petitioners and others whose names are reflected in the
provisional/tentative seniority list of Junior Engineer Grade- II, the same be
also considered in accordance with law.
Notice likewise be issued by the official respondents inviting
objections from others in the cadre within the period specified here-in-
above.
A copy of this order be given dasti to the learned counsel for
respondent Nos.1 and 2 under the signatures of Special Secretary attached
to this Court.
(J.S.Khehar)
Judge
(Mehinder Singh Sullar)
16.11.2009 Judge
AS