IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.102 of 2007
Date of Decision: October 22, 2009
Balbir Kumar
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Ashwani Bakshi, Advocate, for
the petitioner.
Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for
respondent Nos.1 to 4.
Md. Yousaf, Advocate, for
respondent No.5.
. . .
AJAI LAMBA, J (Oral)
In this petition, prayer is for
issuance of a writ in the nature of mandamus
directing the respondents to consider the case of
the petitioner for appointment to the post of
Head Master.
Learned counsel for the respondent-
State contends that case of the petitioner has
already been considered in the re-consideration
process. Appropriate orders would be passed
CWP No.102 of 2007 [2]
within one month.
In view of the statement made by
learned counsel for the respondent-State, this
petition is disposed of.
(AJAI LAMBA)
October 22, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?