C.W.P. No. 7414 of 2009 Dr. Naresh Kumar vs. State of Haryana and others Present: Mr. M.K.Sangwan, Advocate for the petitioner. ***
The case set out in this petition is that actually five posts
( and not 4) of Principal fell to the share of physically handicapped persons.
Learned counsel for the petitioner has stated that with regard to this factual
aspect representation Annexure P-7 is pending and that he would be
satisfied if respondent No.1 would look into this matter and, if his factual
assertion is found to be correct take consequent decision regarding the
filling up of this fifth post.
I find this to be a fair request.
Without going into the merits of the case, respondent
No.1 is directed to take a decision on the representation Annexure P-7 in
the light of what has been stated above within a period of three months from
the date of receipt of a certified copy of this order.
With the above said direction, this petition stands
disposed of.
(AJAY TEWARI)
JUDGE
May 18, 2009
sunita