High Court Punjab-Haryana High Court

Dr.Sambhav Garg vs Central Board Of Secondary on 5 February, 2009

Punjab-Haryana High Court
Dr.Sambhav Garg vs Central Board Of Secondary on 5 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                               CWP No. 20325 of 2008

                               Date of Decision: February 05, 2009

Dr.Sambhav Garg                                         ...... Petitioner


      Versus

Central Board of Secondary
Education and others
                                                        ...... Respondents

Coram:      Hon'ble Mr. Justice Ajay Tewari


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

                   Mr. S.D.Sharma, Sr. Advocate with
                   Mr.Kapil Sharma, Advocate
                   for respondents No.2 and 3.

                               ****

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Ajay Tewari, J.

Counter affidavit filed on behalf of respondents No.2 and

3 is taken on record.

Learned counsel on instructions from the petitioner who

is present in Court says that the petitioner is ready to bring this whole

unfortunate episode to an end by resigning except only with one caveat that

his salary was given uptil 26.12.2008 and if his salary could be given uptil

2.1.2009 it would enable him to claim eight years experience.

Learned Senior Advocate appearing on behalf of the

respondents on instructions from Sh.N.H. Khanna, Principal, Kali Ram
CWP No. 20325 of 2008 -2-

DAV Public School, Safidon has stated that the respondents would have no

objection to this course of action.

In the circumstances it is declared that the petitioner has

resigned and stands relieved from service w.e.f. 3.1.2009. The respondents

have undertaken to grant him the salary upto 2.1.2009 and to grant him

experience certificate up to the said date within a period of 15 days from

today. The decision regarding gratuity and character certificate would have

to be taken independently.

The petition stands disposed of accordingly.

(AJAY TEWARI)
JUDGE
February 05, 2009
sunita