High Court Punjab-Haryana High Court

Raman Deep Singh vs State Of Punjab And Others on 20 September, 2011

Punjab-Haryana High Court
Raman Deep Singh vs State Of Punjab And Others on 20 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****

C.W.P. No.5651 of 2011
Date of Decision:20.09.2011

Raman Deep Singh
…..Petitioner
Vs.

State of Punjab and others

…..Respondents

CORAM:- HON’BLE MRS. JUSTICE DAYA CHAUDHARY

Present:- Mr. R.K. Arya, Advocate for the petitioner.

Mr. N.S. Pawar, Addl. AG, Punjab.

Mr. Shekhar Verma, Advocate for respondents No.2 to 4.

****

DAYA CHAUDHARY, J.(Oral)

In compliance of the order passed on 15.9.2011, an affidavit

has been filed by the petitioner stating therein that due to some personal

problem, he could not appear in the eligibility test conducted by the

department and in case one more opportunity is granted, he undertakes not

to make any request in future.

Learned counsel appearing for respondents No.2 to 4 submits

that in view of the averments made in the affidavit given by the petitioner,

one more chance would be given to the petitioner and the test would be

conducted within a period of two months and in case he qualifies the test,

his claim would be considered.

Disposed of accordingly.




September 20, 2011                           ( DAYA CHAUDHARY )
renu                                                 JUDGE