High Court Punjab-Haryana High Court

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

Punjab-Haryana High Court
Rupinder Kaur vs State Of Punjab And Others on 10 September, 2008
CWP No. 16063 of 2008                           1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                       CWP No. 16063 of 2008
                       Date of decision: September 10, 2008



Rupinder Kaur                            ---   Petitioner


            Versus

State of Punjab and others                ---- Respondents



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

Present:    Mr.   SS Brar, Advocate, for the petitioner.


Ashutosh Mohunta, J.

Petitioner applied for the post of Physical Training

Teacher in pursuance of advertisement Annexure P1 in the reserved

category of Ex-servicemen.

Counsel submits that the petitioner had secured 133.33

marks, whereas respondent No. 4had secured 120.58 marks.

However, respondent No. 4 has been appointed as Physical Training

Teacher, ignoring the claim of the petitioner, who was higher in

merit.

Counsel further submits that the petitioner has served a

legal notice ( Annexure P4) upon the respondents, which has not

been decided so far.

CWP No. 16063 of 2008 2

After hearing the learned counsel, we dispose of the

present writ petition with direction to respondent No.1 to decide the

legal notice ( annexure P4) of the petitioner in accordance with law

within three months from the date of receipt of a certified copy of this

order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

September 10, 2008
`ask’