C.W.P. No. 2856 of 2009(O&M)
Sukhbir Singh Vs. Pt.B.D.Sharma Post Grauduate Institute
of Medical Sciences
Present: Mr. D.S.Patwalia, Advocate
for the petitioner.
***
The claim of the petitioner is that respondent No.1 is not
allowing him to join back. Learned counsel for the petitioner states that to
the notice dated 11.02.2009 (Annexure P-10) the petitioner has filed reply
dated 17.02.2009 (Annexure P-11) and that he would be satisfied if at this
stage respondent No.2 takes a decision on the said reply.
I find this to be a fair request.
In the circumstances without going into the merits of the
case a direction is issued to respondent No.2 to take a final decision on the
notice Annexure P-10 in view of the reply of the petitioner Annexure P-11
or any supplementary reply which the petitioner may file within a period of
one week from today by passing a speaking order. Needful be done within a
period of four weeks from the date of receipt of supplementary reply of the
petitioner.
Petition stands disposed of with the above direction.
(AJAY TEWARI)
JUDGE
February 25, 2009
sunita