IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
C.M. No. 3513 of 2009 in
LPA No. 1329 of 2009 (O&M)
Date of Decision: 10.12.2009
Smt. Hardeep Kaur ..Appellant
Versus
State of Punjab and others ..Respondents
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE AJAY KUMAR MITTAL
Present : Mr. Mahesh Gupta, Advocate,
for the appellant.
*****
MUKUL MUDGAL, C.J. (Oral)
This appeal challenges the judgment of learned Single
Judge dated 4.11.2009 by which the writ petition filed by the petitioner
was disposed of with a direction analogous to those issued in writ
petitions referred to in first paragraph of the impugned judgment.
Learned Single Judge has fairly stated that the appellant
would get an opportunity of availing of natural justice by appearing
before the appropriate authority for establishing the genuineness of the
documents in a manner similar to that given in connected writ petitions.
The grievance of the appellant appears to be that his client has not been
granted protection by the learned Single Judge whereas the learned
Single Judge has granted protection to the persons who were not
C.M. No. 3513 of 2009 in
LPA No. 1329 of 2009 (O&M) [2]
relieved till 04.11.2009 as a consequence of the orders of removal and
allowed to continue to serve till the orders are passed by the
respondents on the review/consideration of the claims. On going
through the record, we find that the appellant is not entitled to the said
relief because it is not in dispute that on the date, the petition was filed
and the order was passed, the writ petitioner was not in service. The
writ petition was filed on 03.11.2009 and disposed of on 04.11.2009
by the learned Single Judge whereas the petitioner’s services were
terminated on 31.10.2009. The petitioner obviously could not avail the
protection granted by the learned Single Judge as that would amount to
an order restoring her services by restoring status quo ante. Even
otherwise, we are satisfied that the appellant has been afforded full
protection and an opportunity to establish her credential bonafides.
Accordingly, we find no merit in the appeal and the same is hereby
dismissed.
(MUKUL MUDGAL)
CHIEF JUSTICE
(AJAY KUMAR MITTAL)
JUDGE
10.12.2009
‘ravinder’