IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.2765 of 2009
Decided on : 31-07-2009
Surinder Singh
.... Petitioner
VERSUS
Haryana Vidyut Parsaran Nigam Limited,
Panchkula & others.
.... Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. PS Jammu, Advocate
for the petitioner.
Mr. Parveen Gupta, Advocate,
for respondent Nos.1 to 4.
Mr. SK Sharma, Advocate,
for respondent No.5.
Mr. NR Dahia, Advocate,
for respondent No.6.
SATISH KUMAR MITTAL, J (Oral).
During the pendency of this writ petition, the respondents
have withdrawn the advertisement for the posts of Assistant
Engineers/Electrical & Civil. In view of the said fact, learned counsel
for the petitioner states that the petitioner may be permitted to
withdraw this petition with liberty to challenge, if any, fresh
advertisement is made, in accordance with law.
Dismissed as withdrawn with the liberty aforesaid.
31st July, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE