Punjab-Haryana High Court
Present: Ms. Deepinder Kaur vs By This Application A Prayer Has … on 10 November, 2008
CM No. 21676 of 2008 in
CWP No. 3663 of 2005
Joginder Singh Vs. State of Punjab
Present: Ms. Deepinder Kaur , Advocate
for the applicant-petitioner.
***
By this application a prayer has been made to withdraw the
writ petition on the ground that the private respondent No.4 has since
resigned and the dispute was with respect to the seniority between the
petitioner and the respondent No.4.
The application is allowed.
The writ petition is dismissed as having become infructuous.
(AJAY TEWARI)
JUDGE
November 10, 2008
sunita