High Court Punjab-Haryana High Court

Pardeep Singh And Others vs State Of Punjab And Others on 22 September, 2011

Punjab-Haryana High Court
Pardeep Singh And Others vs State Of Punjab And Others on 22 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****

C.W.P. No.6329 of 2011 (O&M)
Date of Decision:22.09.2011

Pardeep Singh and others
…..Petitioners
Vs.

State of Punjab and others

…..Respondents

CORAM:- HON’BLE MRS. JUSTICE DAYA CHAUDHARY

Present:- Mr. G.S. Chahal, Advocate for the petitioners.

Mr. O.P. Dabla, DAG, Punjab.

Mr. Atul Kaushik, Advocate for respondent No.2.

****

DAYA CHAUDHARY, J.(Oral)

This petition has been filed for issuance of certiorari for

quashing of advertisement No.PR-2011/787C published in “Punjabi Daily

Ajit” dated 31.3.2011 and also for direction to the respondents to amend the

advertisement and to accept the applications of the petitioners for the posts

of Pump Operators being more qualified for the posts.

Notice of motion was issued on 8.4.2011 and a direction was

issued by this Court that the applications of the petitioners shall not be

rejected by the respondents on the ground that they are not having ITI

certificates in the electrician trade.

In response to notice of motion, reply has been filed, which is

on record.

Mr. Atul Kaushik, learned counsel appearing for respondent

No.2, on the basis of reply, submits that subsequently after considering the

case of the petitioners, a fresh advertisement has been published and as the
C.W.P. No.6329 of 2011 (O&M) -2-

qualifications of the petitioners have been added and their case would be

considered on the basis of qualification as well as merit.

In view of submissions made by learned counsel for respondent

No.2, the present petition has become infructuous.

Dismissed as having rendered infructuous.




September 22, 2011                             ( DAYA CHAUDHARY )
renu                                                   JUDGE