High Court Punjab-Haryana High Court

Balwinder Kaur vs State Of Punjab & Another on 5 November, 2009

Punjab-Haryana High Court
Balwinder Kaur vs State Of Punjab & Another on 5 November, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                            Civil Writ Petition No.16877 of 2009
                                Date of Decision: November 05, 2009


Balwinder Kaur
                                                        .....PETITIONER(S)

                                VERSUS


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


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. Yogesh Chaudhary,                     Advocate,
                   for the petitioner.


                            .     .      .

AJAI LAMBA, J (Oral)

Learned counsel for the petitioner

contends that the division between males and

females in 50-50 ratio is impractical in so much

as in subjects such as Home Science, male

teachers would not be available.

Learned counsel, however, has not

been able to point out from facts that such is

the condition. I find the matter to be premature.

The petition is disposed of as

premature, however, with liberty to the

petitioner to file a petition in case the male

teachers are not available in a particular

subject or female teachers are not available for
CWP No.16877 of 2009 [2]

subjects like Physical Education.


                                                       (AJAI LAMBA)
November 05, 2009                                         JUDGE
avin



1. To be referred to the Reporters or not?

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