High Court Punjab-Haryana High Court

Subhash vs State Of Haryana And Others on 22 December, 2008

Punjab-Haryana High Court
Subhash vs State Of Haryana And Others on 22 December, 2008
C.W.P. No.21437 of 2008                                              -1-

     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH

                                            C.W.P. No.21437 of 2008
                                            Date of Decision:22.12.2008

Subhash                                                ............... Petitioner
                                   Versus
State of Haryana and others                            ............Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
       HON'BLE MR. JUSTICE K. KANNAN

Present:   Mr. V.K. Vashishta, Advocate
           for the petitioners.

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?

M.M. KUMAR J.
       ****

This petition has been filed under Article 226/227 of the

Constitution of India praying for issuance of a writ in the nature of

mandamus directing respondents to grant the consequential benefits of

continuity of service to the petitioner for the purpose of length of service

without back-wages on the reinstatement in service i.e. from the date of

relieving till the date of rejoining and also directing the respondents to re-

appoint the petitioner as has been done in other cases of the similarly

situated persons.

The petitioner has rendered service for 89 days in the year 1997.

He has filed this petition for reinstatement. There is no right which has

accrued to the petitioner for making such a prayer.

This writ petition is wholly without merit. Dismissed.

(M.M. KUMAR)
JUDGE

(K. KANNAN)
JUDGE
December 22, 2008
Pankaj*