IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.5179 of 1987
Date of decision: 4th November, 2008
Padamjit Singh
... Petitioner
Versus
N.S. Vasant and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: None for the petitioner.
Mr. Vaibhav Parashar, Advocate for respondent No.1 to 3.
Mr. Satish Bhanot, Senior DAG Punjab for respondent No.4.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present writ petition has been filed seeking issuance of a writ
in the nature of quo-warranto or any other appropriate writ, order or
direction regarding reappointment of Mr.N.S. Vasant, who was appointed
as Chairman of the Punjab State Electricity Board.
It has been stated by Mr.Satish Bhanot, Senior DAG Punjab
that Mr. N.S. Vasant is no longer the Chairman of Punjab State Electricity
Board, rather it is being informed that he was not a Chairman of the Board
for the last 15 years.
Hence, the present writ petition is dismissed having been
rendered infructuous.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 04, 2008
rps