1987 INSC 0069 Pritpal Singh and Others Vs State of Punjab and Others Civil Miscellaneous Petition No. 7058 of 1986 in Writ Petition No. 266 of 1979 (K. N. Singh, A. P. Sen JJ) 03.02.1987 ORDER 1. This application for directions appears to be wholly misconceived. It purports to challenge the final seniority list of Punjab Superior Judicial Service Cadre as published by the State of Punjab in Gazette Notification dated February 27, 1982 on the ground that there is non-compliance of the directions made by this Court in B. S. Yadav v. State of Haryana [(1981) 1 SCR 1024 : 1980 Supp 524 : 1981 SCC (L&S) 343]. If that be so, the remedy of the petitioner is by way of a petition under Article 226 of the Constitution in the High Court and not by this application for directions. 2. The application for directions is, therefore, dismissed. The petitioners are at liberty to move the High Court, if so advised, subject to just objections. Court Master.