IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 8403 of 2009 (O&M)
Date of Decision: 20.10.2009.
Namneet Kaur --Petitioner
Versus
Punjabi University and another --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Arvind Kashyap, Advocate for the petitioner.
Mr. V.K. Jindal, Advocate for respondents no.1 & 2.
***
PERMOD KOHLI.J (ORAL)
The petitioner is aggrieved of the letter dated 11.5.2009
(Annexure P-7). It is stated in the reply that the impugned order already
stands withdrawn and the inquiry against the petitioner for use of unfair
means is still pending.
In this view of the matter, nothing survives in this petition.
Learned counsel for the petitioner submits that he may be granted
opportunity to raise all the objections before the Unfair Means Committee
or any other authority, seized of the matter.
Petitioner has the liberty to do so in accordance with rules.
Petition dismissed as such.
(PERMOD KOHLI)
JUDGE
20.10.2009
lucky