High Court Punjab-Haryana High Court

Smt. Ram Murti And Others vs Haryana State Social Welfare … on 25 March, 2009

Punjab-Haryana High Court
Smt. Ram Murti And Others vs Haryana State Social Welfare … on 25 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 21735 of 2008
                                            DATE OF DECISION : 25.03.2009

Smt. Ram Murti and others

                                                           .... PETITIONERS

                                    Versus

Haryana State Social Welfare Board, Chandigarh and others

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. Vivek Aggarwal, Advocate,
             for the petitioners.

             Mr. Manjit Singh, Advocate,
             for the respondents.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners were working as Bal Sevika in a project of the

Haryana State Social Welfare Board. It is the case of the petitioners that

with the closure of the said project with effect from 30.9.2005, their services

were terminated. It is admitted position that the said termination has been

challenged by the petitioners by filing CWP No. 15092 of 2005 and the said

petition is lying admitted in this Court.

Now, in the present petition, the petitioners claim that they

were not paid their salary upto 30.9.2005 and subsequent thereto. Counsel

for the respondents submits that the petitioners have worked only upto
CWP No. 21735 of 2008 -2-

30.9.2005 and thereafter, since no stay was granted, they are out of job. He

further states that as far as the salary and other benefits of the petitioners for

the period upto 30.9.2005 are concerned, the same have already been paid.

He further submits that for the subsequent period, the petitioners are not

working, but their claim regarding salary of that period will depend upon

the order passed in the aforesaid CWP No. 15092 of 2005. In view of this,

counsel for the petitioners states that at this stage, he does not want to press

this petition with liberty to the petitioners to raise the issue regarding

payment of their salary for the subsequent period in CWP No. 15092 of

2005.

Dismissed as not pressed with the aforesaid liberty.

March 25, 2009                               ( SATISH KUMAR MITTAL )
ndj                                                   JUDGE