CWP No. 16063 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 16063 of 2008
Date of decision: September 10, 2008
Rupinder 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 Brar, Advocate, for the petitioner.
Ashutosh Mohunta, J.
Petitioner applied for the post of Physical Training
Teacher in pursuance of advertisement Annexure P1 in the reserved
category of Ex-servicemen.
Counsel submits that the petitioner had secured 133.33
marks, whereas respondent No. 4had secured 120.58 marks.
However, respondent No. 4 has been appointed as Physical Training
Teacher, ignoring the claim of the petitioner, who was higher in
merit.
Counsel further submits that the petitioner has served a
legal notice ( Annexure P4) upon the respondents, which has not
been decided so far.
CWP No. 16063 of 2008 2
After hearing the learned counsel, we dispose of the
present writ petition with direction to respondent No.1 to decide the
legal notice ( annexure P4) of the petitioner in accordance with law
within three months from the date of receipt of a certified copy of this
order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
September 10, 2008
`ask’