IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 19142 of 2008
Date of decision: November 10, 2008
Parminder Kaur --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SS Rangi, Advocate, for the petitioner.
Ashutosh Mohunta, J (Oral).
The petitioner is aggrieved by the orders Annexures P5
issued by respondent No.3, vide which a show cause notice has
been issued to the petitioner to show as to why her services be not
terminated because one Ramandeep Kaur had also appeared in
interview along with the petitioner but in the resolution passed by
the Panchay at she was not shown to be handicapped.
Since only a show cause notice has been issued to the
petitioner, therefore, she may respond to the said notice, which may
be considered in accordance with law by the competent authority.
It is made clear that the decision on the show cause
notice shall be taken strictly on merits and not by pre-determined
mind.
The writ petition stands disposed of accordingly.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 10, 2008
`ask’