Punjab-Haryana High Court
Joginder Kaur vs Post Graduate Institute Of … on 26 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 7579 of 1996 ( O&M )
DATE OF DECISION : 26.08.2009
Joginder Kaur
.... PETITIONER
Versus
Post Graduate Institute of Medical Education & Research, Chandigarh
..... RESPONDENT
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Dinesh Kumar, Advocate,
for the petitioner.
Mr. Arn Nehra, Advocate,
for the respondent.
***
SATISH KUMAR MITTAL , J. ( Oral )
By notification dated 31.10.2008, the respondent-PGI has been
brought under the jurisdiction of the Central Administrative Tribunal and
has been placed at serial number 148 of the Schedule.
Consequently, C.M. No. 14164 of 2009, filed by the petitioner,
is allowed and the main writ petition is directed to be transferred to the
Central Administrative Tribunal. Parties through their counsel are directed
to appear before the Central Administrative Tribunal, Chandigarh Bench, on
September 18, 2009.
August 26, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE