High Court Punjab-Haryana High Court

Sarbjit Singh vs The State Of Punjab And Another on 12 November, 2008

Punjab-Haryana High Court
Sarbjit Singh vs The State Of Punjab And Another on 12 November, 2008
CWP No.19281 of 2008               1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                       CWP No.19281 of 2008
                                       Date of decision: 12.11.2008

Sarbjit Singh                                      ..Petitioner
                         Versus

The State of Punjab and another                    ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Amit Chopra, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)
The petitioner was working as Ayurvedic Medical Officer.
He was relieved from service on 4.1.1997.

Learned counsel submits that as the posts of Ayuverdic
Medical Officers have now been advertised again by issuing a fresh
advertisement, therefore, the petitioner who has already worked as
Ayurvedic Medical Officer, be given preference in appointment.

After hearing learned counsel for the petitioner, we are of
the considered opinion that the petitioner is not entitled to any relief by
way of this writ petition as he already stood relieved from service on
4.1.1997. He may apply in pursuance to the fresh advertisement.

Dismissed.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 12, 2008
‘rajpal’