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

**** vs State Of Punjab & Ors on 7 December, 2010

Author: Surya Kant

Bench: Surya Kant

CWP No.21589 of 2010.doc                                                   -1-




      HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                          ****
               CWP No.21589 of 2010
             Date of Decision: 07.12.2010
                          ****
Manreet Kaur                         . . . . Petitioner

                                      VS.

State of Punjab & Ors.                               . . . . . Respondents
                                     ****
CORAM :                    HON'BLE MR.JUSTICE SURYA KANT
                                     ****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
                                   ****
Present:        Ms. Jyoti Sareen, Advocate for the petitioner
                                   *****

SURYA KANT J. (ORAL)

(1). The petitioner who is working as a Teacher in the Computer Faculty on contract basis under ICT Project being run by the Punjab ICT Education Society, has been transferred and relieved from Government Senior Secondary School, Nathupur, Block Tanda, District Hoshiapur to the school of village Rurki Khas, Block Gargshanker, District Hoshiarpur allegedly in violation of the policy Circular dated 19.03.2010 (Annexure P2). It is urged that in terms of the above-stated policy decision, the petitioner being a Computer Teacher in Complex School, ought to have been deployed in the nearby middle school only. However, the CWP No.21589 of 2010.doc -2- petitioner is said to have been transferred to a place which is more than 100 kms away.

(2). It is also urged that the petitioner, in this regard, has represented the authorities vide representation (Annexure P4) but no action has been taken thereupon so far.

(3). Having heard learned counsel for the petitioner and keeping in view the policy circular(s) relied upon by the petitioner, I deem it appropriate to dispose of this writ petition with a direction to respondent No.2 to consider the petitioner's above-mentioned representation and pass an appropriate order in accordance with law/policy decision within a period of one month from the date of receipt of a certified copy of this order.

(4).               Ordered accordingly. Dasti.


07.12.2010                                     (SURYA KANT)
vishal shonkar
                                                  JUDGE