High Court Punjab-Haryana High Court

Darshan Singh vs Karanbir Singh Sidhu And Ors on 7 September, 2009

Punjab-Haryana High Court
Darshan Singh vs Karanbir Singh Sidhu And Ors on 7 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1465 of 2009 (O&M)
                                        Date of decision: 7.9.2009


Darshan Singh                                       ......Petitioner(s)

                                 Versus


Karanbir Singh Sidhu and ors.                       ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. G.S Chahal, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.19176-CII of 2009

Application is allowed subject to all just exceptions. Additional

affidavit of the petitioner is taken on record.

CM No.18853-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1465 of 2009

The grievance of the petitioner in this case is that despite the

directions passed by this Court in CWP No.3824 of 2005, respondents

No.1 and 2 have replaced the petitioner by another part-time lecturer

namely, Gurvinder Kaur daughter of Sukhwinder Singh.

Vide order dated 13.8.2009, learned counsel for the petitioner

had sought short adjournment to file an additional affidavit in support of his

argument.

An additional affidavit dated 13.8.2009 has been filed by the

petitioner wherein the petitioner has specifically stated that the new

candidate i.e. Gurvinder Kaur had worked in this College during the

session 2007-2008 only and during this period, the petitioner was also

working. Since, admittedly, the new candidate was working with the
COCP No.1465 of 2009 (O&M) -2-

Government College of Women, Ludhiana, it cannot be stated that the

petitioner has been replaced by a new candidate and directions passed by

this Court in CWP No.3824 of 2005 have been contravened.

Accordingly, I find no merit in this petition.

Dismissed.

The petitioner shall be at liberty to seek any other appropriate

remedy available to her in accordance with law.

September 7, 2009                           (RAKESH KUMAR GARG)
ps                                                 JUDGE