Punjab-Haryana High Court
Pritam Singh Jubbal vs State Of Punjab on 26 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No. 7677 of 1989
Date of Decision: February 26, 2009
Pritam Singh Jubbal
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
Present: Mr. Brijeshwar Singh, Advocate,
for the petitioner.
Ms. Sudeepti Sharma, DAG, Punjab,
for the respondent.
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?
M.M. KUMAR, J.
Learned counsel for the petitioner states that the writ
petition has been rendered infructuous because it was directed against
order of transfer dated 24/29.5.1989 (P-2). After the order of transfer
was stayed, the petitioner has retired from service. Accordingly, the
request made by the learned counsel for the petitioner is accepted and
the writ petition is dismissed as having been rendered infructuous.
(M.M. KUMAR)
February 26, 2009 JUDGE
Pkapoor