High Court Punjab-Haryana High Court

Punjab Women Welfare College … vs State Of Punjab & Others on 8 May, 2009

Punjab-Haryana High Court
Punjab Women Welfare College … vs State Of Punjab & Others on 8 May, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                 Civil Writ Petition No.499 of 2009
                                       Date of Decision: May 08, 2009


Punjab Women Welfare College (ITI), Hoshiarpur
                                                     .....PETITIONER(S)

                                VERSUS


State of Punjab & Others
                                                   .....RESPONDENT(S)
                            .     .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Gurcharan Dass,                Advocate,         for
                the petitioner.

                Mr.   Anil  Sharma,               Senior   Deputy
                Advocate   General,                Punjab,    for
                respondent No.2.

Mr. Vir Bhan Singla, Advocate, for
respondent Nos.4 and 5.

                            .      .     .

AJAI LAMBA, J (Oral)

                While       issuing      notice       of     motion        on

13.1.2009, the following order was passed:-

“Learned counsel contends that the petitioner
applied for two courses i.e. one course for dress making
and the other one for computer operator program assistant
(COPA) (both second shift). The Director, Technical
Education, made recommendations to respondent Nos.4
and 5 as far back as 21.1.2003 vide Annexure P-1.
Thereafter the petitioner has been pursuing the case and
even made a representation, however, no decision has
been taken.

Notice of motion to respondent Nos.2, 4 and 5 only,
at this stage.

Mr. H.S. Brar, Deputy Advocate General, Punjab,
accepts notice on behalf of respondent No.2.

Mr. Vir Bhan Singla, Advocate, who is present in
CWP No.499 of 2009 [2]

Court, accepts notice on behalf of respondent Nos.4 and 5.

Adjourned to 16.3.2009.”

Learned counsel appearing for

respondent Nos.4 and 5 contends that the matter

would be placed before the Committee in the very

next meeting and a decision would be taken.

This petition is disposed of with

direction to respondent Nos.4 and 5 viz. Directorate

of Employment & Training, through its Director-

General, Employment & Training, Ministry of Labour,

Government of India, Shram Shakti Bhawan, New Delhi

and National Council for Vocational Training, New

Delhi (NCVT), to ensure that decision is taken for

affiliation of the petitioner within six weeks from

today.

Copy of the order be given under

signatures of the Reader.


                                                               (AJAI LAMBA)
May 08, 2009                                                      JUDGE
avin