High Court Punjab-Haryana High Court

Satinder Kaur vs State Of Punjab And Others on 15 October, 2008

Punjab-Haryana High Court
Satinder Kaur vs State Of Punjab And Others on 15 October, 2008
CWP No.16377 of 2008                   1



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


                                     CWP No.16377 of 2008
                                     Date of decision: 15.10.2008

Satinder Kaur                                     ..Petitioner

                         Versus

State of Punjab and others                        ...Respondents

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

Present: Mr. Kapil Kakkar, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

The petitioner is aggrieved by the order dated 30.5.2008

(Annexure P-1) vide which she has been transferred to Government

Senior Secondary School, Badshahpur Kaleki (Patiala). While issuing

notice of motion on September 16, 2008, counsel for the petitioner had

argued that when the petitioner could join the said school, it transpired

that respondent no.4 had already been posted there and he had also

joined in G.S.S.S. Badshapur.

Mr. B.S. Chahal, learned DAG, Punjab on the instructions

from Mr. B.S. Bal, Senior Assistant in the office of Director Public

Instructions (Secondary Education), Punjab, Chandigarh states that the

petitioner would be adjusted at G.S.S.S. Badshapur and that the

petitioner may join her duties within a period of one week from today.
CWP No.16377 of 2008 2

In view of the statement made by the learned counsel for

the State, the present petition has rendered infructuous.

The petitioner shall join her duties at G.S.S.S. Badshahpur

Kaleki, District Patiala on or before 31.10.2008.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
October 15, 2008
‘rajpal’