High Court Punjab-Haryana High Court

Arvind Kumar vs State Of Punjab And Others on 8 September, 2009

Punjab-Haryana High Court
Arvind Kumar vs State Of Punjab And Others on 8 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                            C.W.P. No. 2451 of 2009
                                 DATE OF DECISION: September 08, 2009


Arvind Kumar                                           .........PETITIONER(S)


                                  VERSUS



State of Punjab and Others                             ......RESPONDENT(S)


CORAM: HON'BLE MR. JUSTICE AJAI LAMBA


Present: None for the petitioner.

          Mr. B.S. Chahal, DAG, Punjab.


AJAI LAMBA, J. (ORAL)

This petition has been filed under Articles 226 and 227 of the

Constitution of India praying for issuance of a writ in the nature of certiorari

quashing the action of the respondents in not considering the claim of the

petitioner for appointment to the post of Homeopathic Medical Officer in

disregard to reservation policy/guidelines issued by Punjab Government

meant for Scheduled Caste candidates.

Learned counsel for the respondent-State states that cause of

action does not survive any more in so much as appointment letter dated

25.08.2009 has been issued appointing the petitioner as Homeopathic

Medical Officer on contract basis.

In view of the statement given by learned counsel for the

respondent and later development, this petition has been rendered
C.W.P. No. 2451 of 2009 -2

infructuous.

Disposed of as such.

08.09.2009                                             (AJAI LAMBA)
  shivani                                                  JUDGE



1. To be referred to the reporters or not?

2. Whether the judgment should be reported in the Digest?