IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 20846 of 2008
Date of Decision: 17.02.2009
Virander Sachdeva ..Petitioner
Versus
State of Haryana and another ..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE HEMANT GUPTA
Present : Petitioner in person
Mr. H.S.Hooda, Advocate General, Haryana with
Mr. Randhir Singh, Addl. Advocate General, Haryana
for respondent No.1-State of Haryana.
Mr. T.S.Dhindsa, Advocate for
respondent No.2 H.P.S.C.
*****
T.S.Thakur, C.J. (Oral)
Learned counsel for the parties submit that these proceedings
have been rendered unnecessary keeping in view the order passed by Their
Lordships in the Supreme Court in Writ Petitions No. 39 and 40 of 2009 and
I.A. No. 60 of 2009 in Civil Appeal No. 1867 of 2006. A copy of the said
order has been placed on record by the petitioner.
Mr. Hooda, Advocate General, Haryana submits that the
relevant Rules are being amended and that the process of selection can now
be carried forwarded in accordance with the said Rules as amended.
In the circumstances, therefore, we dispose of this writ petition
with the observation that the process of selection be expedited in
accordance with the modified Rules. The parties are left to bear their own
costs.
(T.S.THAKUR)
CHIEF JUSTICE
(HEMANT GUPTA)
JUDGE
17.02.2009
‘ravinder’