IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CWP No.14140 of 2008
Decided on : 05.03.2009
Surender Kumar and others
....Petitioners
VERSUS
State of Haryana and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE AJAY TEWARI
Present:- Mr. Manoj Kakkar, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG, Haryana.
AJAY TEWARI J.
The present writ petition is admittedly covered by the decision
of this Court in the case of Ashok Kumar V. State of Haryana and others
in CWP No.5289 of 2007 decided on 24.01.2008. The only caveat which
has been made by learned counsel for the respondents is that in the present
case there may be a chance that the service of the petitioners are unlikely to
be required any longer due to closing down of shift.
In the circumstances, this writ petition is decided in the same
terms as the afore-mentioned petition with a further clarification that in case
the services of the petitioners are not required due to the closing down of
shift, the respondents would be entitled to relieved the petitioners.
Accordingly, this writ petition stands disposed of.
March 05, 2009 ( AJAY TEWARI ) ashish JUDGE