High Court Punjab-Haryana High Court

Yashpal And Others vs State Of Punjab And Others on 18 December, 2008

Punjab-Haryana High Court
Yashpal And Others vs State Of Punjab And Others on 18 December, 2008
Civil Writ Petition No. 4859 of 2008                                1




      In the High Court of Punjab and Haryana, at Chandigarh.


                 Civil Writ Petition No. 4859 of 2008

                     Date of Decision: 18.12.2008


Yashpal and Others
                                                            ...Petitioners
                                Versus
State of Punjab and Others
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Ranjivan Singh, Advocate
         for the petitioners.

         Mr. Satish Bhanot, Senior Deputy Advocate
         General, Punjab, for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

Yashpal and others have filed a writ petition in this Court

seeking quashing of notification dated 29.7.2003 (Annexure P2).

Civil Misc. No. 17980 of 2008 has been filed for seeking

exemption from filing of certified copy of Annexure A which is a decision

of Division Bench of this Court rendered in Gian Chand and others v.

State of Punjab and Others (Civil Writ Petition No. 15554 of 2007

decided on 21.7.2008).

Learned counsel for the petitioners/applicants and the

respondents are in agreement that the case of the petitioner is covered

by the ratio of the decision rendered by the Division Bench of this Court

in Gian Chand’s case (supra).

Civil Writ Petition No. 4859 of 2008 2

Learned counsel for the respondents state that the above said

decision of this Court in Gian Chand’s case (supra) is a subject matter

of Special Leave to Appeal (Civil) No. 25856 of 2008, in which notice has

been issued and it has been further ordered that contempt proceedings,

if any, shall stand stayed.

Learned counsel for the petitioners has stated that since the

case of the petitioners is covered by the Division Bench judgment of this

Court rendered in Gian Chand’s case (supra), which is under challenge

before Hon’ble the Apex Court, the petitioners are ready and willing to

furnish an undertaking to their employer that they shall be bound by the

decision of Special Leave to Appeal and they will not claim any benefit till

the decision of the Special Leave to Appeal. Therefore, in order to save

them from engaging a counsel in Hon’ble the Apex Court, the present

writ petition is allowed in the same terms as in Gian Chand’s case

(supra)

Learned counsel for the respondents has no objection to it.

The parties are in agreement that this will save both the sides

from engaging a counsel in Hon’ble the Apex Court. It is, therefore,

ordered that the present writ petition is allowed in same terms as in Gian

Chand’s case (supra) subject to the condition that the petitioners herein

shall furnish an undertaking to their employer that they shall remain

bound by the outcome of the decision of Hon’ble the Apex Court in

Special Leave to Appeal (Civil) No. 25856 of 2008 where the judgment

rendered in Gian Chand’s case (supra) has been challenged. The

undertaking shall also contain a specific averment that the petitioners

shall not claim any benefit till the decision of Special Leave to Appeal
Civil Writ Petition No. 4859 of 2008 3

(Civil) No. 25856 of 2008 and they will not initiate any contempt

proceedings.

(Kanwaljit Singh Ahluwalia)
Judge
December 18, 2008
“DK”