IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.18436 of 2007
Date of Decision: September 07, 2009
Amarjit Kaur
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. B.S. Baath, Advocate, for the
petitioner.
Mr. B.S. Chahal, Deputy Advocate
General, Punjab, for respondent
Nos.1 to 4.
Mr. Mandeep S. Bedi, Senior
Advocate, with Ms. Gauri Bedi,
Advocate, for respondent Nos.5 &
6.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
wants to withdraw the petition with liberty to
file a civil suit in view of disputed questions
of facts. While the petitioner pleads that
application for appointment as Anganwari Worker
was filed before 10.3.2007, the respondents claim
that the application was received, for the first
time, on 28.3.2007. The last date of receipt of
CWP No.18436 of 2007 [2]
the application was 10.3.2007.
Dismissed as withdrawn with liberty
as prayed for.
(AJAI LAMBA)
September 07, 2009 JUDGE
avin