IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 20325 of 2008
Date of Decision: February 05, 2009
Dr.Sambhav Garg ...... Petitioner
Versus
Central Board of Secondary
Education and others
...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. J.S.Chahal, Advocate
for the petitioner.
Mr. S.D.Sharma, Sr. Advocate with
Mr.Kapil Sharma, Advocate
for respondents No.2 and 3.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
Counter affidavit filed on behalf of respondents No.2 and
3 is taken on record.
Learned counsel on instructions from the petitioner who
is present in Court says that the petitioner is ready to bring this whole
unfortunate episode to an end by resigning except only with one caveat that
his salary was given uptil 26.12.2008 and if his salary could be given uptil
2.1.2009 it would enable him to claim eight years experience.
Learned Senior Advocate appearing on behalf of the
respondents on instructions from Sh.N.H. Khanna, Principal, Kali Ram
CWP No. 20325 of 2008 -2-
DAV Public School, Safidon has stated that the respondents would have no
objection to this course of action.
In the circumstances it is declared that the petitioner has
resigned and stands relieved from service w.e.f. 3.1.2009. The respondents
have undertaken to grant him the salary upto 2.1.2009 and to grant him
experience certificate up to the said date within a period of 15 days from
today. The decision regarding gratuity and character certificate would have
to be taken independently.
The petition stands disposed of accordingly.
(AJAY TEWARI)
JUDGE
February 05, 2009
sunita