High Court Punjab-Haryana High Court

Shyam Sunder vs Union Of India & Others on 9 November, 2011

Punjab-Haryana High Court
Shyam Sunder vs Union Of India & Others on 9 November, 2011
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                         CWP No.20828 of 2011 (O&M)
                                         Date of Decision : 09.11.2011

Shyam Sunder                                                ... Petitioner


                                     versus


Union of India & others                                     ... Respondents


CORAM:       HON'BLE MR. JUSTICE PERMOD KOHLI
             HON'BLE MR. JUSTICE TEJINDER SINGH DHINDSA

Present :    Mr. Sameer Sachdeva, Advocate
             for the petitioner.

                    ****

Permod Kohli, J.(Oral)

This petition is directed against the judgment dated

13.05.2011 (Annexure P-1) passed by the Central Administrative Tribunal

( in short ‘the Tribunal’), Chandigarh Bench, Chandigarh whereby the

original application filed by the petitioner with regard to the enhancement

of the age of superannuation to 65 years on the basis of guidelines issued

by the University Grants Commission has been dismissed.

We have perused the judgment of the Tribunal. The Tribunal

has dismissed the OA on the basis of Division Bench judgment of this

court passed in CWP No.9665 of 2010 titled as Prof. S.S.Bindra &

others vs. State of Punjab and others decided on 04.03.2011. It is

fairly admitted by Mr. Sachdeva that the division bench judgment relied

upon by the Tribunal is applicable on all force to the facts of this case.

In view of the above, we dismiss the present petition.




                                                         (Permod Kohli)
                                                             Judge


November 09, 2011                                (Tejinder Singh Dhindsa)
sonia                                                    Judge