IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 12116 of 2009
DATE OF DECISION: SEPTEMBER 17, 2009
Harbhajan Singh
.....PETITIONER
Versus
State of Punjab and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.A.S. Bhatti, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner has filed the instant petition for setting aside the
order dated 13.07.2009 (Annexure P-5) passed by the Chairman, Zila
Parishad, Hoshiarpur, whereby the services of the petitioner as ETT teacher
have been terminated.
On 12.08.2009, on request of counsel for the petitioner, the
case was adjourned for today. In the meanwhile, without disclosing the
pendency of this petition, the petitioner has filed CWP No.13336 of 2009
challenging the same order and the said writ petition was dismissed on
merits on August 28, 2009. Counsel for the petitioner states that the
petitioner did not disclose this fact to him, therefore, he states that let this
petition be also dismissed.
Dismissed as such.
September 17, 2009 (SATISH KUMAR MITTAL) vkg JUDGE