IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.8109 of 2009
DATE OF DECISION: JULY 17, 2009
S.S.Public School, Popran,
District Karnal
.....PETITIONER
Versus
State of Haryana and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.P.R.Yadav, Advocate,
for the petitioner.
Ms. Kirti Singh, A.A.G.,Haryana,
for respondents No.1,2 and 4.
Mr.Sanjiv Ghai, Advocate,
for respondent No.3.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner-S.S.Public School, Popran, District Karnal,
through its President has filed the instant petition for issuing direction to the
respondents to grant permanent recognition to the petitioner.
After notice of motion, Ms.Kirti Singh, AAG, Haryana has put
in appearance on behalf of respondents No.1,2 and 4. She has placed on
record a copy of the letter dated 16.7.2009 written by the Commissioner &
Director General School Education, Haryana to Advocate General, Haryana
in which it has been stated that petitioner-School has been granted
permanent recognition by respondent No.2, i.e. Director General, School
Education, Haryana vide its order dated 30.5.2009. In view of the said
order, counsel for respondents No.1,2 and 4 states that the writ petition has
C.W.P. No.8109 of 2009 -2-
become infructuous.
In view of the fact that the petitioner-School has already been
granted permanent recognition, this petition has become infructuous and the
same is dismissed as such.
July 17, 2009 (SATISH KUMAR MITTAL) vkg JUDGE