IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
CWP No.4975 of 2007(O&M)
Date of decision: January 13, 2009
Rajpal Singh ... Petitioner
Versus
State of Haryana & others ... Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Vijay Pal, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG, Haryana.
Mr. Satish Chaudhary, Advocate.
***
1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
AJAY TEWARI, J.(Oral)
This writ petition was filed with a prayer to allow the
petitioner to continue his service till the time of regular
appointment.
Learned counsel for the petitioner has informed me
that respondent No.3 has initiated process for regular selection.
In these circumstances, this writ petition is dismissed
as having been rendered infructuous at this stage. In case, the
regular selection is not finalised, the petitioner may take any
appropriate remedy on the same cause of action.
January 13, 2009 (AJAY TEWARI) sonia JUDGE