High Court Punjab-Haryana High Court

Seema Rani vs State Of Punjab & Another on 5 October, 2009

Punjab-Haryana High Court
Seema Rani vs State Of Punjab & Another on 5 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                              Civil Writ Petition No.12402 of 2008
                                    Date of Decision: October 05, 2009


Seema Rani
                                                     .....PETITIONER(S)

                                  VERSUS


State of Punjab & Another
                                                    .....RESPONDENT(S)
                              .     .      .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. Ashok Bhardwaj, Advocate, for
                   the petitioner.

Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for the
respondents.

. . .

AJAI LAMBA, J (Oral)

This petition has been filed under

Article 226 of the Constitution of India for

issuance of a writ in the nature of mandamus

directing the respondents to appoint the

petitioner as Science (Female) Teacher in Sports

category.

Learned counsel states that

appointment has been given to the petitioner and

therefore, per-se the matter has been rendered

infructuous, however, the petitioner would be

entitled to appointment from the earlier date
CWP No. of 2009 [2]

when other persons were appointed in the same

selection process.

The petition is disposed of as

infructuous, however, with liberty to the

petitioner to file representation for her claim

for arrears/benefits from an earlier date.


                                                       (AJAI LAMBA)
October 05, 2009                                          JUDGE
avin




1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?