IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.16377 of 2009
Date of Decision: November 11, 2009
Harpreet Kaur
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Kapil Kakkar, Advocate, for
the petitioner(s).
Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
has pointed out that the respondents have
addressed the grievance of the petitioner. A
Committee has been formed which shall accept the
documentary evidence and other material from the
petitioner to allow her to show that the
certificate that has been termed as bogus in the
impugned order, is infact genuine.
CWP No.16377 of 2009 [2]
Learned counsel states that the
petitioner shall project her case before the
Committee.
In view of the above, this petition
is disposed of.
In case the petitioner is
continuing in job in view of order dated
27.10.2009, status-quo shall be maintained till
passing of fresh order by the Committee.
(AJAI LAMBA)
November 11, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?