Punjab-Haryana High Court
Tejbir Kaur vs K.B.S.Sidhu on 30 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2075 of 2008
Date of Decision:30.07.2009
Tejbir Kaur
.... petitioner
Versus
K.B.S.Sidhu, Secretary, Department of School Education, Civil Sectt.Chd.
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Chanchal K.Singla,Advocate
for the petitioner
Mr.M.C.Berry, Additional Advocate General, Punjab
for the respondent
****
RAKESH KUMAR GARG J.(ORAL):
In reply to the show cause notice issued by this Court, reply
by way of short affidavit of respondent has been filed, wherein it has been
mentioned that appointment letter to the petitioner as a Lecturer in a
school in Patiala in the pay scale of Rs.6400-10640 has been issued and
she has been directed to submit her joining report to the DEO(Secondary)
concerned where she is posted.
In view of the aforesaid specific stand taken by the
respondent, I am not inclined to proceed further in this contempt petition.
Rule discharged.
(RAKESH KUMAR GARG)
JUDGE
30.07.2009
neenu