IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 19105 of 2008
DATE OF DECISION : DECEMBER 16, 2009
SURINDER PAL
....... PETITIONER(S)
VERSUS
DIRECTOR OF PUBLIS INSTRUCTIONS (SE) & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: None for the petitioner(s).
Ms. Charu Tuli, Senior DAG, Punjab.
AJAI LAMBA, J. (Oral)
This petition under Articles 226/227 of the Constitution of
India has been filed praying for issuance of a writ in the nature of certiorari
quashing order dated 4.4.2008 (Annexure P-7).
The case set up on behalf of the petitioner is that the petitioner
falls in merit and was required to be selected and appointed as Education
Service Provider.
Para-2 of the reply filed on behalf of respondent No.1 states
that the grievance of the petitioner has been redressed. Chairman,
Civil Writ Petition No. 19105 of 2008 2
Departmental Selection Committee, Education Service Providers (DPE
Male), after having examined the claim of the petitioner, has awarded 10
marks, as claimed by the petitioner. The petitioner, accordingly, falls in
the selection zone. The claim of the petitioner has been recommended for
issuance of letter of appointment. Offer of appointment has also been
given by way of letter, placed on record as Annexure R-1.
In view of the stand of respondent No.1, it is disclosed that
the matter has been rendered infructuous.
Disposed of as such.
December 16, 2009 ( AJAI LAMBA ) Kang JUDGE 1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?