IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.14961 of 2011
Date of Decision.17.08.2011
Asha Rani d/o Sh. Tirath Ram, w/o Sh. Gulshan Lal Kalia, S.S. Mistress,
Govt. Senior Secondary School, Bagpur Staur, Distt. Hoshiarpur and
others .....Petitioners
Versus
The State of Punjab through the Secretary to Government Punjab,
Department of Education, Punjab Civil Secretariat, Chandigarh and
another .....Respondents
Present: Mr. R.K. Chopra, Senior Advocate with
Ms. Maninder, Advocate
for the petitioners.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ? No
2. To be referred to the Reporters or not ? No
3. Whether the judgment should be reported in the Digest? No
-.-
K. KANNAN J.(ORAL)
1. Notice of motion.
2. At the asking of Court, Mr. Parveen Chander Goyal, Addl. A.G.,
Punjab accepts notice on behalf of the respondents. The petitioner’s
plea is that the service rendered in Government Aided School must also
be counted for the number of years of service for the terminal benefits.
This Court has had an occasion to deal with the issue and has rendered a
judgment in C.W.P. No.11534 of 2010 dated 05.07.2010 directing that
the service in Government Aided School shall also be counted for
number of years of service. In terms of the said judgment, the writ
petition is disposed of and all the petitioners shall have a reckoning in
the manner referred to in the above said judgment.
(K. KANNAN)
JUDGE
August 17, 2011
Pankaj*