Punjab-Haryana High Court
Present: Mr. Tribhuvan Dahiya vs The Petitioner Had Filed This Writ … on 4 November, 2008
CWP No.2186 of 2001
Present: Mr. Tribhuvan Dahiya, Advocate
for the petitioners.
****
The petitioner had filed this writ petition claiming an
appropriate order directing the respondents to extend the term of petitioner,
Sr. Research Fellow upto the expiry of the NATP Project. Learned counsel
has informed the Court that aforesaid NATP Project has come to an end on
31.12.2003. In these circumstances, prayer made by the petitioner has been
rendered infructuous.
The petition is disposed of as having become infructuous.
November 4, 2008 (AJAY TEWARI) sonia JUDGE