IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.16877 of 2009
Date of Decision: November 05, 2009
Balwinder Kaur
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Yogesh Chaudhary, Advocate,
for the petitioner.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
contends that the division between males and
females in 50-50 ratio is impractical in so much
as in subjects such as Home Science, male
teachers would not be available.
Learned counsel, however, has not
been able to point out from facts that such is
the condition. I find the matter to be premature.
The petition is disposed of as
premature, however, with liberty to the
petitioner to file a petition in case the male
teachers are not available in a particular
subject or female teachers are not available for
CWP No.16877 of 2009 [2]
subjects like Physical Education.
(AJAI LAMBA)
November 05, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?