High Court Punjab-Haryana High Court

Smt. Gurjit Kaur vs State Of Punjab & Others on 15 October, 2008

Punjab-Haryana High Court
Smt. Gurjit Kaur vs State Of Punjab & Others on 15 October, 2008
                           CWP No.17887 of 2005                              -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        CASE NO.: CWP No.17887 of 2005

                                    DATE OF DECISION: October 15, 2008


SMT. GURJIT KAUR                                             ...PETITIONER

                                   VERSUS

STATE OF PUNJAB & OTHERS                                     ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. B.S. SIDHU, ADVOCATE FOR THE PETITIONER.

MS. CHARU TULI, SR.DAG, PUNJAB.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner is aggrieved by the order (Annexure P-2) dated

2.7.2004, vide which the claim of the petitioner for promotion from the post

of Steno-typist to Sr.Scale Stenographer has been rejected on the ground

that the petitioner has not passed the English type test.

A short counter affidavit on behalf of the respondents has been

filed wherein it has been averred that the petitioner has already availed one

chance in which she has not cleared the English type test. It has further

been averred that the petitioner can also avail of two more chances, i.e on

12.11.2008 and 12.3.2009 and in case the petitioner would pass the type test

then necessary orders would be passed.

Counsel for the petitioner, however, submits that in case the

petitioner is unable to pass in two more chances being given to her then also

the petitioner is entitled to be considered for promotion.
CWP No.17887 of 2005 -2-

After hearing counsel for the parties, we are of the considered

opinion that the respondents are giving two more chances to the petitioner,

i.e. on 12.11.2008 and 12.3.2009, therefore, the petitioner may avail of these

chances for clearing the type test in English and in case the petitioner is

successful then her case for promotion be considered by the respondents in

accordance with law.

Writ petition disposed of.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



October 15, 2008                             (RAJAN GUPTA)
Gulati                                          JUDGE