IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO. 457 OF 2009
DATE OF DECISION: 13.1.2009
Jaswinder Kaur ...Petitioner
VERSUS
State of Punjab and another ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Dr.ML Sachdeva, Advocate for petitioner
Mr.B.S.Chahal, DAG, Punjab
Permod Kohli, J. (Oral)
On the asking of this Court, Mr. BS Chahal accepts notice on behalf
of the respondents-State. With the consent of the counsel, this petition is
disposed of at motion stage.
The petitioner belongs to Lobana Caste which is also one of the
castes notified as Backward Class. She also claims to be ward of Ex-
serviceman. Pursuant to the advertisement issued by the respondents-State
for filling the posts of Hindi Masters/Mistress, the petitioner applied for
CWP NO. 457 OF 2009 :2:
her appointment under the Backward Class Category for which 10% posts
were reserved. According to the petitioner, her marks are 58.32% whereas
last selected candidate in the Backward Class Category, namely, Balwant
Kaur has been appointed with 55.167% marks. The petitioner has also
relied upon a Division Bench Judgment of this Court dated 5.3.1999 passed
in CWP No.2392 of 1998. The petitioner has also made a representation
dated 15.10.2008 (Annexure P-17) which has also not been considered till
date.
This petition is accordingly disposed of with a direction to the
respondents-State to consider the representation of the petitioner for
appointment in the light of the judgment referred to here-in-above within a
period of two months from the date a certified of this order is made
available to the competent authorities. Needless to say in the event the claim
of the petitioner is to be rejected, it shall be by a reasoned and speaking
order.
(PERMOD KOHLI)
JUDGE
13.1.2009
MFK