High Court Punjab-Haryana High Court

Dr. Kanwal Vilku vs Union Of India And Others on 4 November, 2008

Punjab-Haryana High Court
Dr. Kanwal Vilku vs Union Of India And Others on 4 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                        CWP No. 13900 of 2008
                        Date of decision: November 4, 2008


Dr. Kanwal Vilku                  ---   Petitioner


           Versus

Union of India and others          ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. R. Kartikeya, Advocate, for
the petitioner.

Mr. Sanjiv Kaushik, Advocate, for
respondent No.3.

Ashutosh Mohunta, J (Oral).

Written statement on behalf of respondent No.3 is taken
on record. CM stands disposed of.

Counsel for both the sides state that since the petitioner
has already retired from service, the present writ petition has been
rendered infructuous.

Disposed of as such.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

November 4, 2008
`ask’