Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Punjab-Haryana High Court

Pardeep Singh vs State Of Punjab And Another on 30 May, 2013

Author: Augustine George Masih

Bench: Augustine George Masih

CIVIL WRIT PETITION NO.12511 OF 2013                         :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                         DATE OF DECISION: MAY 30, 2013

Pardeep Singh

                                                    .....Petitioner

                         VERSUS

State of Punjab and another

                                                    ....Respondents

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH


Present:   Mr. Virender Partap Singh, Advocate,
           for the petitioner.

                 *****

AUGUSTINE GEORGE MASIH, J. (ORAL)

The petitioner has approached this Court, seeking appointment in the faculty of computer teachers in the light of notification dated 4.5.1994 issued by the Government of Punjab, according to which dependent of an ex-serviceman can pass the Punjabi test at the level of matriculation within a period of two years from the date of appointment.

The petitioner, in response to the advertisement issued by the respondents, applied for the post of teacher in faculty of computer. He participated in the written test, which he cleared and thereafter counselling was held, where the claim of the petitioner was rejected on the ground that he did not possess the Punjabi pass certificate at the level of matriculation or higher examination on the CIVIL WRIT PETITION NO.12511 OF 2013 :{ 2 }:

last date of receipt of application form whereas during the interregnum period, the petitioner had passed the Punjabi as additional subject of matriculation standard from Punjab School Education Board on 23.11.2012. This action of the respondents, according to the petitioner, is not sustainable in the light of the notification dated 4.5.1994, Annexure P-9, according to which dependent of an ex-serviceman is entitled to clear the examination in Punjabi upto the level of matriculation within a period of two years from the date of his initial appointment. The said notification pertains to the dependents of ex-servicemen category as well.
On the basis of these facts, the petitioner has submitted a representation dated 14.4.2013, Annexure P-8, to respondent No.2, the Director General School Education, Punjab, which has till date not been responded to. Counsel, thus, contends that the petitioner, at this stage, would be satisfied if a direction is issued to respondent No.2 to consider and decide the representation dated 14.4.2013, filed by the petitioner, within some specified time.
In view of the statement made by the counsel for the petitioner and without going into the merit of the case or commenting thereon, the present writ petition is disposed of with directions to the Director General School Education, Punjab Information and Technology Education Society, Chandigarh, respondent No.2, to consider and decide the representation dated 14.4.2013, Annexure P-8, within a period of one month from the date of receipt of CIVIL WRIT PETITION NO.12511 OF 2013 :{ 3 }:
certified copy of this order.
In case the claim of the petitioner is not to be accepted, then a well reasoned and speaking order be passed and conveyed to the petitioner forthwith.
May 30, 2013                      ( AUGUSTINE GEORGE MASIH )
khurmi                                        JUDGE