High Court Punjab-Haryana High Court

Present: Mr. Baljinder Singh vs Mr.Rajiv Sharma on 21 August, 2008

Punjab-Haryana High Court
Present: Mr. Baljinder Singh vs Mr.Rajiv Sharma on 21 August, 2008
              CWP No. 14803 of 1996


         Dilbagh Sigh         V.   Union of India


Present:      Mr. Baljinder Singh, Advocate
              for Mr. K.S.Dhaliwal, Advocate
              for the petitioner.

              Mr.Rajiv Sharma, Standing Counsel
              for the respondents-Union of India.

              Mr.Deepak Jindal, AAG, Haryana
              for respondent No.3.



                   ***

This petition was filed to declare that the persons who

have suffered kidney failure and have consequently obtained kidney

transplantation should be covered under the definition of ‘physically

handicapped’ persons. Learned counsel for the petitioner informs

me that the petitioner has since died and that this petition has been

rendered infructuous on this ground.

Dismissed as infructuous.

(AJAY TEWARI)
JUDGE

August 21, 2008
sunita