High Court Punjab-Haryana High Court

Jagir Kaur vs State Of Punjab And Others on 10 September, 2008

Punjab-Haryana High Court
Jagir Kaur vs State Of Punjab And Others on 10 September, 2008
CWP No. 16042 of 2008                           1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.



                         CWP No. 16042 of 2008
                         Date of decision: September 10, 2008



Jagir Kaur                          ---   Petitioner


             Versus

State of Punjab and others          ---- Respondents




CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta


Present:     Mr.   PN Arora, Advocate, for the petitioner


Ashutosh Mohunta, J.

The petitioner has prayed for quashing orders Annexures
P2, P3 and P6, vide which her services were terminated during the
probation period of two years.

The petitioner was appointed as JBT Teacher vide
annexure P1 on probation period of two years. After appointment the
original academic certificates of the petitioner were scrutinised and it
was found that her Junior Basic Teacher’s Condensed Certificate
was forged and fake. Accordingly her services were terminated vide
order annexure P2 and she was relieved of her duties vide order
annexure P3. Thereafter FIR No. 131 dated 24-11-2003 was
registered against the petitioner under Sections
420/465/468/471/198 IPC at police station City Gurdaspur.

CWP No. 16042 of 2008 2

In view of the fact that the petitioner had secured
appointment by submitting a forged /fake certificate, her services
have been rightly terminated. We find no merit in the present writ
petition and the same is dismissed.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

September 10, 2008
`ask’