High Court Punjab-Haryana High Court

Present: Mr. M.K.Sangwan vs Learned Counsel For The … on 18 May, 2009

Punjab-Haryana High Court
Present: Mr. M.K.Sangwan vs Learned Counsel For The … on 18 May, 2009
                     C.W.P. No. 7414 of 2009


Dr. Naresh Kumar            vs.    State of Haryana and others


Present:             Mr. M.K.Sangwan, Advocate
                     for the petitioner.

                            ***

The case set out in this petition is that actually five posts

( and not 4) of Principal fell to the share of physically handicapped persons.

Learned counsel for the petitioner has stated that with regard to this factual

aspect representation Annexure P-7 is pending and that he would be

satisfied if respondent No.1 would look into this matter and, if his factual

assertion is found to be correct take consequent decision regarding the

filling up of this fifth post.

I find this to be a fair request.

Without going into the merits of the case, respondent

No.1 is directed to take a decision on the representation Annexure P-7 in

the light of what has been stated above within a period of three months from

the date of receipt of a certified copy of this order.

With the above said direction, this petition stands

disposed of.

(AJAY TEWARI)
JUDGE
May 18, 2009
sunita