IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
L.P.A. No.548 of 2009
Date of decision: 6.7.2009
Seema
-----Appellant
Vs.
State of Haryana and others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MRS JUSTICE DAYA CHAUDHARY
Present:- Mr. Pankaj Nanhera, Advocate
for the appellant.
-----
ORDER:
1. The appellant is aggrieved by order of the learned
single Judge, dismissing the petition.
2. Writ petition was filed for quashing of appointment of
respondent No.6 to the post of Lecturer in Hindi, on the ground
that Sports Certificate produced by her was forged. Learned
Single Judge held that disputed question of fact could not be
gone into in writ proceedings.
3. We have heard learned counsel for the appellant.
4. Learned counsel submits that no disputed question is
involved as the appellant has been able to get a letter dated
LPA No.548 of 2009 2
23.5.2009 Annexure P-15 from General Secretary of Haryana
State Women’s Hockey Association.
5. We do not find any merit in the contention. The
information given by the General Secretary, Haryana State
Women’s Hockey Association, cannot be accepted as conclusive
on the question whether the certificate is genuine or not. At best,
the petitioner can raise this issue before the appointing authority.
6. No ground is, thus, made out for interference with the
view taken by the learned Single Judge.
7. Dismissed.
(ADARSH KUMAR GOEL)
JUDGE
July 06, 2009 ( DAYA CHAUDHARY )
ashwani JUDGE