High Court Punjab-Haryana High Court

Sham Lal Mahajan vs The Zonal Manager (N) on 2 June, 2011

Punjab-Haryana High Court
Sham Lal Mahajan vs The Zonal Manager (N) on 2 June, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.10403 of 2011


Sham Lal Mahajan
                                                         ...Petitioner

                                 Versus

The Zonal Manager (N), Food Corporation of India, Sector 24
Noida & 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.Arun Gosain, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner has served a legal notice for grant of pay
revision to which he is entitled to, though he was compulsory retired.

Without going into the merits of the claim at this stage,
the present writ petition is disposed of with a direction to the
respondents to decide the legal notice served by the petitioner in
accordance with law within a period of three months from the date of
receipt of copy of this order.

June 02, 2011                                     ( RANJIT SINGH )
ramesh                                                 JUDGE