High Court Punjab-Haryana High Court

Jagtar Kaur vs State Of Punjab And Others on 12 January, 2009

Punjab-Haryana High Court
Jagtar Kaur vs State Of Punjab And Others on 12 January, 2009
CWP No.1581 of 2008 (O&M)                                          -1-


      In the High Court of Punjab and Haryana at Chandigarh.



                   Date of decision:12.01.2009



Jagtar Kaur                                       ... Petitioner
Versus
State of Punjab and others                        ... Respondents
      CORAM:       HON'BLE MR. JUSTICE PERMOD KOHLI


Present:    Mr.Amrik Singh, Advocate,for the petitioner.
            Ms.Charu Tuli, Senior DAG, Punjab.

Mr.KK Saini, Advocate,for respondent No.4.

PERMOD KOHLI, J. (Oral):

I have heard the learned counsel for the parties at length and

perused the record of the case.

The petitioner has challenged the appointment of respondent

No.4 as Anganwari worker on the ground that she belongs to a different

village. This fact is conceded by learned counsel for respondent No.4.

Respondent No.4 has filed Civil Misc. No.25199 of 2008 in the

present writ petition appending thereto a copy of the order dated 17.12.2008

whereby the appointment of respondent No.4 has been cancelled. Ms.Tuli

states that the appointment of respondent No.4 was made erroneously and

the same is, accordingly, cancelled. She has further stated that appointment

shall be made on the basis of the applications already received for the post

in question in accordance with the merit. Let all the eligible applicants who

had applied within time, be considered for appointment within a period of

four weeks and consequential order be passed.
CWP No.1581 of 2008 (O&M) -2-

In this view of the matter, present petition is disposed with the

observations aforesaid. In view of the disposal of the writ petition, C.M.

No.25199 of 2008 is hereby dismissed.

12.01.2009. (PERMOD KOHLI)
BLS JUDGE

Note: Whether to be referred to the Reporter? NO