Civil Writ Petition No.2409 of 1996 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.2409 of 1996(O&M)
Decided on : 07-08-2009
Shashi Sharma and others
.... Petitioners
VERSUS
State of Haryana and others
.... Respondents
CORAM:- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mrs. Anu Chatrath, Advocate,
for the petitioners.
Ms. Kirti Singh, A.A.G., Haryana,
for respondent Nos.1 to 3.
Mrs. Maninder Kaur, Advocate,
for respondent Nos.4 to 8.
...
SATISH KUMAR MITTAL, J (Oral).
Petitioners No.1 to 27, who were appointed as Lecturers
on contract basis in various Privately Managed recognized Senior
Secondary Schools in the State of Haryana, have filed this petition
under Article 226 of the Constitution of India for issuing direction to
the respondents to grant them the same pay-scales, which are being
given to their counterparts working on regular basis in the
Government Schools. The petitioners were appointed on contract
basis by respondents No.4 to 8-Management of Schools against
Civil Writ Petition No.2409 of 1996 -2-
non-sanctioned un-aided posts on fixed salary.
During the course of hearing, counsel for the petitioners
and respondents No.4 to 8 have agreed that this petition may be
disposed of with a direction to respondent No.1 i.e. Secretary
Education, Haryana, Chandigarh to decide the claim of the
petitioners, while taking into consideration the decision of this Court
in Rajni Vali Vs. Chandigarh Administration (C.W.P. No.14612 of
1993, decided on 1.12.1995), that in spite of the fact that they are
working on contract basis on fixed salary against unaided posts,
whether they are still entitled for the regular pay scales, which are
being granted to their counterparts working in the Government
Schools. Counsel for respondents No.1 to 3 has no objection if this
petition is disposed of with the aforesaid direction.
In view of above, this petition is disposed of with a
direction to respondent No.1 to consider the aforesaid issue
expeditiously, after providing an opportunity of hearing to the
petitioners, preferably within a period of three months.
7th August, 2009 (SATISH KUMAR MITTAL) vkg JUDGE