High Court Punjab-Haryana High Court

Umesh Rathi And Others vs Haryana Staff Selection … on 27 August, 2009

Punjab-Haryana High Court
Umesh Rathi And Others vs Haryana Staff Selection … on 27 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                         C.W.P. No.13226 of 2009

                         DATE OF DECISION: AUGUST 27, 2009

Umesh Rathi and others

                                                       .....PETITIONERS
                               Versus

Haryana Staff Selection Commission,
Panchkula and others

                                                     ....RESPONDENTS


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

Present:    Mr.S.S. Duhan, Advocate,
            for the petitioners.
                   ..

SATISH KUMAR MITTAL, J. (Oral)

The petitioners, who are working as Firemen on contract basis
in Municipal Council, Bhiwani, have filed the instant petition for quashing
the advertisement dated 7.6.2008 (Annexure P2) issued by the Haryana
Staff Selection Commission for the appointment of 204 posts of Firemen in
Urban Local Bodies Department, Haryana.

Counsel for the petitioners argued that the State Government
has made a Policy, according to which, the endeavour is to be made to fill-
up all the posts, on which the employees are working on contract basis, on
regular basis after following the due procedure for regular appointments. It
has been observed that the present incumbents, who are working on work
charge basis, may also be considered for regular appointments.

Since the process of regular recruitment has been started, it will
be open for the petitioners to apply against the said advertisement.
Therefore, I do not find any ground to quash the impugned advertisement on
the basis of the aforesaid policy made by the State Government.

Dismissed.

August 27, 2009                         (SATISH KUMAR MITTAL)
vkg                                             JUDGE