IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1577 of 2009
Date of decision: 17.11.2009
Jagmohan Singh ......Petitioner(s)
Versus
S.S. Randhawa and another ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. R.S. Rangpuri, Advocate for the petitioner.
Mr. M.C. Berry, Additional Advocate General, Punjab.
Rakesh Kumar Garg, J.(Oral)
In response to the show cause notice issued by this Court,
reply by way of affidavit of Malkeet Kaur, District Education Officer (EE),
Muktsar-respondent No.2 has been filed wherein it has been submitted that
after considering the case of the petitioner letter of appointment
for the post of Teaching Fellow vide letter dated 12.11.2009 Annexure R-1
has been issued to him.
Mr. M.C. Berry, Additional Advocate General, Punjab, on
instructions from Sh. Ashok Chawla, Superintendent of the Office of
District Education Officer (Elementary Education) Muktsar, states that on
the joining of the petitioner, benefit of notional service shall be given to
him.
In view of the aforesaid, I am not inclined to proceed further in
this petition.
Rule discharged.
November 17, 2009 (RAKESH KUMAR GARG) ps JUDGE