IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.2936 of 2009
Date of Decision: July 01, 2009
Paramjit Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mrs. Harmanpreet Kaur, Advocate,
for Ms. Alka Chatrath, Advocate,
for the petitioner.
Mr. B.S. Chahal, Deputy Advocate
General, Punjab, for the
respondents.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
contends that cause of action does not survive
any more and the matter has been rendered
infructuous.
Disposed of as infructuous.
(AJAI LAMBA)
July 01, 2009 JUDGE
avin