IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO. 547 of 2009
DATE OF DECISION: 14.1.2009
Karamjit Kaur ...Petitioner
VERSUS
State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.H.S.Saggu, Advocate for the petitioner
Permod Kohli, J. (Oral)
Notice of motion.
On the asking of this Court, Mr.B.S.Chahal, DAG, Punjab accepts
notice on behalf of the respondents-State. With the consent of the counsel,
this petition is disposed of at motion stage.
The petitioner applied for ETT Teacher under the category of
dependents of Ex-Army Personnel. The grievance of the petitioner is that
she has not been selected on the ground that she withdrew her application
for the post of ETT teacher which is denied by the petitioner. The petitioner
has also filed legal notice (Annexure P-5) which has not been decided till
date. Learned counsel for the petitioner submits that the petitioner would
be satisfied if the respondents are directed to consider the legal notice and
take a decision thereon.
In view of the above, this petition is disposed of with a direction to
CWP NO. 547 of 2009 :2:
respondents to take a decision on the legal notice (Annexure P-5)
within a period of two months from the date a certified copy of this order
is furnished to the competent authority. Needless to say, in the event
the claim of the petitioner is to be rejected, it should be by a reasoned and
speaking order.
(PERMOD KOHLI)
JUDGE
14.1.2009
MFK