High Court Punjab-Haryana High Court

Balbir Kumar vs State Of Punjab & Others on 22 October, 2009

Punjab-Haryana High Court
Balbir Kumar vs State Of Punjab & Others on 22 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Civil Writ Petition No.102 of 2007
                                   Date of Decision: October 22, 2009


Balbir Kumar
                                                 .....PETITIONER(S)

                               VERSUS


State of Punjab & Others
                                               .....RESPONDENT(S)
                           .      .     .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Ashwani Bakshi, Advocate, for
                the petitioner.

Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for
respondent Nos.1 to 4.

Md. Yousaf, Advocate, for
respondent No.5.

                           .      .     .

AJAI LAMBA, J (Oral)

                In     this     petition,       prayer     is   for

issuance of a writ in the nature of mandamus

directing the respondents to consider the case of

the petitioner for appointment to the post of

Head Master.

Learned counsel for the respondent-

State contends that case of the petitioner has

already been considered in the re-consideration

process. Appropriate orders would be passed
CWP No.102 of 2007 [2]

within one month.

In view of the statement made by

learned counsel for the respondent-State, this

petition is disposed of.


                                                       (AJAI LAMBA)
October 22, 2009                                          JUDGE
avin




1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?