IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 16553 of 2009
DATE OF DECISION : NOVEMBER 10, 2009
SMT. JATINDER KAUR
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. BR Mahajan, Advocate, for the petitioner(s).
Ms. Charu Tuli, Senior DAG, Punjab.
AJAI LAMBA, J. (Oral)
Learned counsel for the respondent-State has apprised the
Court that the grievance of the petitioner has been addressed. A public
notice has been given in daily newspapers (Vernacular and English) of
today. The persons, such as the petitioner, are required to appear before a
Committee on 12.11.2009. The petitioner would be at liberty to approach
the Committee with material or evidence indicating that the certificate that
has been termed as bogus in the impugned order, was in fact, genuine. The
Civil Writ Petition No. 16553 of 2009 2
Committee would address the issue and pass a speaking and reasoned
order, in accordance with law.
Learned counsel for the respondent-State has further
informed the Court that earlier a public notice was given in newspapers
dated 31.10.2009. The persons were required to appear on 4/5.11.2009.
In case, the petitioner has already appeared and submitted the documents,
the same would be considered. After inquiry, a speaking and reasoned
order would be passed.
In view of the above, learned counsel for the petitioner states
that the matter be disposed of as infructuous.
Disposed of as infructuous.
Interim order to continue till the passing of fresh order by the
Committee.
November 10, 2009 ( AJAI LAMBA ) Kang JUDGE 1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?