Citation : 2022 Latest Caselaw 14794 P&H
Judgement Date : 21 November, 2022
CWP No.24638 of 2021 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
(255)
CWP No.24638 of 2021
Date of Decision : 21.11.2022
Shamsher Singh ....Petitioner
Versus
State of Haryana and another
....Respondents
AND
CWP No.4403 of 2020
Rajesh Kumar ....Petitioner
Versus
State of Haryana and others
....Respondents
CORAM : HON'BLE MR. JUSTICE HARSIMRAN SINGH SETHI
Present:- Mr. V.P. Sangwan, Advocate
for the petitioner (in CWP No.24638 of 2021)
Mr. Parveen Kumar Rohilla, Advocate
for the petitioner (in CWP No.4403 of 2020)
Mr. Sandeep Singh Mann, Additional Advocate General,
Haryana.
***
Harsimran Singh Sethi, J. (Oral)
By this common order, the writ petitions, details of which
have been given above, are being disposed of as all the writ petitions
involve the same question of law on similar facts.
1 of 3
In the present petitions, the grievance of the petitioners is that
certain Sanskrit Teachers who were junior to the petitioners keeping in
view the seniority list issued in the year 2019 were given the benefit of
promotion which has not been extended to them. Therefore, appropriate
order be issued to the respondents to grant the petitioners the benefit of
promotion to the post of Elementary School Headmaster.
Learned counsel for the respondents submits that after
issuance of seniority list in the year 2019, certain candidates have been
issued show casue notice as to why their promotion should not be
recalled, which show cause notice is already subject matter of litigation
before this Court in CWP No.2200 of 2022, titled as Shakti Dhar
Sharma and others Vs. State of Haryana and another.
Learned counsel submits that as there is an interim order in
the abovementioned petition with regard to taking appropriate deicision
on the show cause notice, no further decision could be taken with regard
to the claim of the petitioners for promotion till the said show cause notice
are decided.
As the writ petitons, details of which are being given by the
respondents due to which no action has been taken with regard to the
claim of the petitioners for promotion to the post of Elementary School
Headmaster, keeping in view the seniority list issued in the year 2019
have already been disposed of today, direction is issued to the respondents
that after the decision of show cause notice issued therein to the
employees is passed by the respondents authorities, in case the claim of
the petitioners for promotion still subsists, the same be considered in
accordance with law and appropriate order be passed within a period of
2 of 3
eight weeks and in case the petitioners are found entitiled for promotion,
the same be also extended to them within a further period of four weeks.
A photocopy of this judgment be placed on the file of another
connected case.
November 21, 2022 ( HARSIMRAN SINGH SETHI )
jt JUDGE
Whether reasoned/speaking? Yes
Whether reportable? No
3 of 3
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!