High Court Punjab-Haryana High Court

Amarjit Kaur vs State Of Punjab & Others on 7 September, 2009

Punjab-Haryana High Court
Amarjit Kaur vs State Of Punjab & Others on 7 September, 2009
 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Dismissed as withdrawn with liberty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