High Court Punjab-Haryana High Court

Present: Mr. D.S.Patwalia vs The Claim Of The Petitioner Is That on 25 February, 2009

Punjab-Haryana High Court
Present: Mr. D.S.Patwalia vs The Claim Of The Petitioner Is That on 25 February, 2009
                    C.W.P. No. 2856 of 2009(O&M)


Sukhbir Singh       Vs.           Pt.B.D.Sharma Post Grauduate Institute
                                  of Medical Sciences


Present:            Mr. D.S.Patwalia, Advocate
                    for the petitioner.


                           ***

The claim of the petitioner is that respondent No.1 is not

allowing him to join back. Learned counsel for the petitioner states that to

the notice dated 11.02.2009 (Annexure P-10) the petitioner has filed reply

dated 17.02.2009 (Annexure P-11) and that he would be satisfied if at this

stage respondent No.2 takes a decision on the said reply.

I find this to be a fair request.

In the circumstances without going into the merits of the

case a direction is issued to respondent No.2 to take a final decision on the

notice Annexure P-10 in view of the reply of the petitioner Annexure P-11

or any supplementary reply which the petitioner may file within a period of

one week from today by passing a speaking order. Needful be done within a

period of four weeks from the date of receipt of supplementary reply of the

petitioner.

Petition stands disposed of with the above direction.

(AJAY TEWARI)
JUDGE

February 25, 2009
sunita