IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.9882 of 2009
DATE OF DECISION: JULY 08, 2009
Pirthi Singh
.....PETITIONER
Versus
Uttar Haryana Bijli Vitran Nigam,Panchkula
and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.R.N. Sharma, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
Earlier the petition filed by the petitioner was dismissed by this
Court on April 18, 2009 by passing the following order:-
“After arguing for some time, counsel for the petitioner states
that he may be permitted to withdraw this petition with liberty
to the petitioner to seek information under the Right to
Information Act, 2005, regarding the rejection of his claim for
giving appointment to his son.”
Again the same petition has been filed by the petitioner without
seeking the said information from the department under the Right to
Information Act, 2005.
Dismissed.
July 08, 2009 (SATISH KUMAR MITTAL) vkg JUDGE