High Court Punjab-Haryana High Court

Shiv Kumar And Another vs State Of Haryana And Others on 30 November, 2009

Punjab-Haryana High Court
Shiv Kumar And Another vs State Of Haryana And Others on 30 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                             CWP. No. 18321 of 2009
                                             Date of Decision: 30.11.2009.

Shiv Kumar and another                                    --Petitioners

                          Versus

State of Haryana and others                               --Respondents

CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-    Mr. Krishan Singh, Advocate for the petitioners.

             ***

PERMOD KOHLI.J (ORAL)

Notice of motion to respondents no.1 to 4 only.

Mr. Harish Rathi, Sr. DAG, Haryana has been asked to accept

notice on behalf of the respondents-State.

The petitioners are challenging the promotion of respondents

no.5 to 14 to the post of clerk, they being juniors to the petitioners. The

petitioners have also served a representation/legal notice dated 27.7.2009

(Annexure P-7). The alternative relief claimed in the petition is for a

direction to decide the representation/legal notice, referred to above.

In view of the prayer made, this petition is disposed of at the

motion stage with a direction to the competent authority to decide the

representation/legal notice of the petitioners within a period of three months

from the date certified copy of this order is served. Needless to say that in

the event the claim of the petitioners is to be rejected, the same shall be by a

reasoned and speaking order.

(PERMOD KOHLI)
JUDGE
30.11.2009
lucky