High Court Punjab-Haryana High Court

Namneet Kaur vs Punjabi University And Another on 20 October, 2009

Punjab-Haryana High Court
Namneet Kaur vs Punjabi University And Another on 20 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                                CWP. No. 8403 of 2009 (O&M)
                                                Date of Decision: 20.10.2009.

Namneet Kaur                                               --Petitioner

                          Versus

Punjabi University and another                             --Respondents

CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-    Mr. Arvind Kashyap, Advocate for the petitioner.

             Mr. V.K. Jindal, Advocate for respondents no.1 & 2.

             ***

PERMOD KOHLI.J (ORAL)

The petitioner is aggrieved of the letter dated 11.5.2009

(Annexure P-7). It is stated in the reply that the impugned order already

stands withdrawn and the inquiry against the petitioner for use of unfair

means is still pending.

In this view of the matter, nothing survives in this petition.

Learned counsel for the petitioner submits that he may be granted

opportunity to raise all the objections before the Unfair Means Committee

or any other authority, seized of the matter.

Petitioner has the liberty to do so in accordance with rules.

Petition dismissed as such.

(PERMOD KOHLI)
JUDGE
20.10.2009
lucky