High Court Punjab-Haryana High Court

Karamjit Kaur vs State Of Punjab & Others on 14 January, 2009

Punjab-Haryana High Court
Karamjit Kaur vs State Of Punjab & Others on 14 January, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.

                           CWP NO. 547          of 2009
                           DATE OF DECISION:              14.1.2009


Karamjit Kaur                                       ...Petitioner


                           VERSUS
State of Punjab & Others                            ...Respondents




                                  CORAM

                   HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.H.S.Saggu, Advocate for the petitioner

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 applied for ETT Teacher under the category of

dependents of Ex-Army Personnel. The grievance of the petitioner is that

she has not been selected on the ground that she withdrew her application

for the post of ETT teacher which is denied by the petitioner. The petitioner

has also filed legal notice (Annexure P-5) which has not been decided till

date. Learned counsel for the petitioner submits that the petitioner would

be satisfied if the respondents are directed to consider the legal notice and

take a decision thereon.

In view of the above, this petition is disposed of with a direction to
CWP NO. 547 of 2009 :2:

respondents to take a decision on the legal notice (Annexure P-5)

within a period of two months from the date a certified copy of this order

is furnished to the competent authority. Needless to say, in the event

the claim of the petitioner is to be rejected, it should be by a reasoned and

speaking order.

(PERMOD KOHLI)
JUDGE

14.1.2009
MFK