High Court Punjab-Haryana High Court

The Divisional Forest Officer … vs Om Pal Son Of Sh. Pirthi Singh And … on 3 July, 2009

Punjab-Haryana High Court
The Divisional Forest Officer … vs Om Pal Son Of Sh. Pirthi Singh And … on 3 July, 2009
CWP No. 9556 of 2009                                    -1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                CWP No. 9556 of 2009
                                Date of decision July 3, 2009

The Divisional Forest Officer (Territorial), Bhiwani

                                                        .......   Petitioner
                                Versus


Om Pal son of Sh. Pirthi Singh and others


                                                        ........Respondents

CORAM:            HON'BLE MR. JUSTICE K. KANNAN

Present:-         Mr. D. S. Nalwa, Additional Advocate General,
                  Haryana for the petitioner.

                         ****

1. Whether reporters of local newspapers 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?

K. Kannan, J (oral).

1. The writ petitioner challenges the award passed

on 22.2.2006 directing reinstatement of the workman and 50% of back

wages along with continuity of service. The writ petition has been filed

more than three years after passing of the award and the ground for delay

as stated in para 8 of the petition is that there had been procedural delays

in getting the papers vetted and the petition could not be filed immediately.

In another case relating to the very same petitioner, this Court has already

considered that such delay shall not be acceptable and by an order passed

in CWP No. 6599 of 2009 dated 1.5.2009 this Court has refused to

condone the delay and dismissed the petition on the ground of laches. I do

not feel compelled to address the issue on merits but would confine to the

same reasoning as adopted earlier for the sake of consistency. No new
CWP No. 9556 of 2009 -2

grounds than what were already advanced in the earlier writ petition are

urged. The cause for the delay is unacceptable and I hasten to dismiss the

petition on the ground of laches.

2. The writ petition is dismissed in the above terms.

No costs.

(K. KANNAN)
JUDGE
July 3, 2009
archana