High Court Punjab-Haryana High Court

Surjeet Singh Rai vs Cantonment Board on 29 July, 2009

Punjab-Haryana High Court
Surjeet Singh Rai vs Cantonment Board on 29 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                         C.W.P. No.11183 of 2009

                         DATE OF DECISION: JULY 29, 2009

Surjeet Singh Rai

                                                        .....PETITIONER
                                Versus

Cantonment Board, Jalandhar
and others
                                                      ....RESPONDENTS


CORAM:     HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
                        ---

Present:    Mr.Hemender Goswami, Advocate,
            for the petitioner.
                   ..

SATISH KUMAR MITTAL, J. (Oral)

The petitioner has filed the instant petition under Articles

226/227 of the Constitution of India for quashing the order dated 9.4.2007

passed by respondent No.1, whereby the claim of the petitioner for

promoting him as Lecturer in Sanskrit has been declined.

After arguing for some time, counsel for the petitioner states

that in view of the impugned order, though the petitioner has no claim on

the post of Lecturer in Sanskrit, however, he states that now one more post

of Lecturer in Punjabi has fallen vacant and since the petitioner is Master in

Punjabi, therefore, he will file a representation before the respondents to

consider his claim against the said post. Counsel further states that the

petitioner may be permitted to withdraw the petition with the said liberty.

Dismissed as withdrawn with the aforesaid liberty.

July 29, 2009                            (SATISH KUMAR MITTAL)
vkg                                              JUDGE