Punjab-Haryana High Court
Nand Lal vs Ministry Of Defence & Others on 30 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.18905 of 2007
Date of Decision: March 30, 2009
Nand Lal
.....PETITIONER(S)
VERSUS
Ministry of Defence & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Vishal Aggarwal, Advocate, for
the petitioner.
Ms. Geeta Singhwal, Central
Government Standing Counsel, for the
respondents.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
contends that despite a number of communications to
the petitioner, no instructions are being received.
Under the circumstances, the counsel pleads no
instructions.
The petition is dismissed for want of
prosecution.
(AJAI LAMBA)
March 30, 2009 JUDGE
avin