IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 2685 of 2008 ( O&M )
DATE OF DECISION : 27.08.2009
Baljinder Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Hirdey Pal Singh, Advocate,
for the petitioner.
Mr. J.S. Puri, Addl. A.G., Punjab,
for respondents No.1 and 2.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner is working as Science Master in B.A.S.J.S.
Khalsa Senior Secondary School, Chamkaur Sahib (respondent No.3),
which is a Government aided school. Vide order dated 3.2.2004, five
increments of the petitioner were stopped and he was transferred to another
school without obtaining prior approval from the Director of Public
Instructions (Schools) [hereinafter referred to as `the DPI (Schools)]. The
petitioner challenged the said order before the DPI (Schools), who vide
order dated 10.5.2006 set aside the order of the Management.
It is the case of the petitioner that in spite of the setting aside of
the order dated 3.2.2004, Management of the respondent school is not
CWP No. 2685 of 2008 -2-
releasing his increments. Respondent school is proceeded ex-parte.
On the last date, learned counsel for respondents No.1 and 2
sought time to have instructions in the matter regarding implementation of
the order passed by the DPI (Schools). Today, learned counsel for
respondents No.1 and 2 states that if the petitioner moves an application for
taking action against the Management of the respondent school for not
implementing the order of the DPI (Schools), the same will be considered
and an appropriate action, including the stoppage of grant-in-aid to the
respondent school under Section 11 of the Punjab Privately Managed
Recognized Schools Employees (Security of Service) Act, 1979, will be
taken. Learned counsel for the petitioner states that the petitioner has
already served a legal notice dated 5.12.2007 (Annexure P-6) upon the
Principal Secretary, Education, Punjab.
In view of the aforesaid facts, this petition is disposed of with a
direction to the Principal Secretary, Education, Punjab, to consider and
decide the aforesaid legal notice dated 5.12.2007 (Annexure P-6) in
accordance with law, within a period of two months, by passing a speaking
order. In case, the respondent Management does not comply with the order
of the DPI (Schools), it will be open for the Government to stop the grant-
in-aid to the respondent school.
August 27, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE