CWP No. 2439 of 2011 1
`IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Date of Decision : May 23, 2011
CWP No. 2439 of 2011
Anupam Kaushal wife of Rajinder Kumar
.... PETITIONER
Vs.
State of Punjab and others
..... RESPONDENTS
CWP No. 3305 of 2011
Renu Kumari wife of Kamaljit Singh
.... PETITIONER
Vs.
State of Punjab and others
..... RESPONDENTS
CORAM : HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
* * *
Present : Mr. R.K.Arya, Advocate,
for the petitioner(s).
Ms. Sudeepti Sharma, DAG, Punjab,
for respondents No. 1 and 2.
Mr. Shekhar Verma, Advocate,
for respondent No. 3.
* * *
AUGUSTINE GEORGE MASIH, J. (ORAL)
Result of the departmental test has been produced in Court in
a sealed cover by the counsel for respondent No. 3 and the same is taken
on record.
By this order I propose to dispose of CWP Nos. 2439 and
3305 of 2011.
CWP No. 2439 of 2011 2
Both the petitioners in these writ petitions did take the
departmental test but did not qualify the test but thereafter, one more test
was held by giving them another chance to clear the departmental
examination, in which they could not appear because of medical grounds.
As per the interim directions issued by this Court, the
petitioners in these writ petitions were allowed to take the departmental
test. In compliance with the order passed by this Court, the departmental
test has been held by the respondents and counsel for respondent No. 3
has produced a sealed cover containing the result of these two petitioners.
On opening the same, it transpires that Anupam Kaushal, who
is the petitioner in CWP No. 2439 of 2011, belongs to the General
Category has obtained 43 marks while the pass marks for this category
were 35. Renu Kumari, who is petitioner in CWP No. 3305 of 2011,
belongs to the B.C. Category and has obtained 51 marks and for this
category, the pass marks were 20. Both the petitioners, therefore, qualified
the departmental examination.
The result of the petitioners is taken on record and marked as
‘A’.
In view of the above and in the light of the fact that the
petitioners have passed the departmental test, they shall continue in
service as per the terms of contract.
Accordingly, both the writ petitions are allowed. The
termination orders of the petitioners dated 06.01.2011 (Annexure P-1) in
both these writ petitions are hereby set aside in the light of the petitioners
passing the departmental test.
(AUGUSTINE GEORGE MASIH )
May 23, 2011 JUDGE
pj
CWP No. 2439 of 2011 3