High Court Punjab-Haryana High Court

Khush Raj vs Jagtar Singh Khatra on 1 September, 2009

Punjab-Haryana High Court
Khush Raj vs Jagtar Singh Khatra on 1 September, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1925 of 2008

Date of decision: September 1, 2009

Khush Raj d/o Jitender Amar ..Petitioner

Versus

Jagtar Singh Khatra, DPI(Schools), Punjab

Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Mohd. Yusuf, Advocate
for the petitioner
Mr. S.S. Sahu, AAG, Punjab
for the respondent.

,,,

Rakesh Kumar Garg, J.)Oral)

In response to the show cause notice issued by this court, Shri S.S.

Sahu, AAG, Punjab has placed on record a photo copy of the office order dated

29.8.2009 whereby appointment order has been issued to the petitioner.

In view of the aforesaid fact, I am not inclined to proceed further

with this petition.

Rule discharged.


September 1, 2009                               (RAKESH KUMAR GARG)
           nk                                           JUDGE