IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO.3612 OF 2009
DATE OF DECISION: 6.3.2009
Baldev Ram ...Petitioner
VERSUS
State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.ML Sachdeva, Advocate for the petitioner
Mr.BS Chahal, DAG, Punjab
Permod Kohli, J. (Oral)
Notice of motion.
On the asking of this Court, Mr.B.S.Chahal, DAG, Punjab accepts
notice on behalf of the respondents-State. With the consent of the counsel,
this petition is disposed of at motion stage.
The petitioner is seeking a direction for promotion to the post of
CWP NO.3612 OF 2009 :2:
Lecturer in Political Science from the date persons junior to him were
promoted. The petitioner has already sent a legal notice dated 25.9.2008
(Annexure P-17), but no decision has been taken thereon. Learned counsel
for the petitioner submits that he would be satisfied if the respondents are
directed to consider the legal notice (Annexure P-17) and take a decision
thereon.
In view of the above, this petition is disposed of with a direction to
respondents to take a decision on the legal notice (Annexure P-17) within
a period of two months from the date a certified copy of this order is
furnished to the competent authority. If the petitioner is found entitled to
any claim, the same be released to him in accordance with law within a
period of one month thereafter. Needless to say, in the event the claim of the
petitioner is to be rejected, it shall be by a reasoned and speaking order.
(PERMOD KOHLI)
JUDGE
6.3.2009
MFK