IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.499 of 2009
Date of Decision: May 08, 2009
Punjab Women Welfare College (ITI), Hoshiarpur
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Gurcharan Dass, Advocate, for
the petitioner.
Mr. Anil Sharma, Senior Deputy
Advocate General, Punjab, for
respondent No.2.
Mr. Vir Bhan Singla, Advocate, for
respondent Nos.4 and 5.
. . .
AJAI LAMBA, J (Oral)
While issuing notice of motion on
13.1.2009, the following order was passed:-
“Learned counsel contends that the petitioner
applied for two courses i.e. one course for dress making
and the other one for computer operator program assistant
(COPA) (both second shift). The Director, Technical
Education, made recommendations to respondent Nos.4
and 5 as far back as 21.1.2003 vide Annexure P-1.
Thereafter the petitioner has been pursuing the case and
even made a representation, however, no decision has
been taken.
Notice of motion to respondent Nos.2, 4 and 5 only,
at this stage.
Mr. H.S. Brar, Deputy Advocate General, Punjab,
accepts notice on behalf of respondent No.2.
Mr. Vir Bhan Singla, Advocate, who is present in
CWP No.499 of 2009 [2]
Court, accepts notice on behalf of respondent Nos.4 and 5.
Adjourned to 16.3.2009.”
Learned counsel appearing for
respondent Nos.4 and 5 contends that the matter
would be placed before the Committee in the very
next meeting and a decision would be taken.
This petition is disposed of with
direction to respondent Nos.4 and 5 viz. Directorate
of Employment & Training, through its Director-
General, Employment & Training, Ministry of Labour,
Government of India, Shram Shakti Bhawan, New Delhi
and National Council for Vocational Training, New
Delhi (NCVT), to ensure that decision is taken for
affiliation of the petitioner within six weeks from
today.
Copy of the order be given under
signatures of the Reader.
(AJAI LAMBA)
May 08, 2009 JUDGE
avin