High Court Punjab-Haryana High Court

Ishwar vs State Of Haryana And Others on 27 January, 2009

Punjab-Haryana High Court
Ishwar vs State Of Haryana And Others on 27 January, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                          C.W.P. No. 19562 of 2008.
                                     Date of Decision : January 27, 2009.


Ishwar                                                       ..... Petitioner.

                                    Versus.


State of Haryana and others                                 .... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:     Ms. Sushma, Advocate,
             for Mr. G.P. Singh, Advocate,
             for the petitioner.

Mr. D.S. Nalwa, Additional Advocate General, Haryana,
for the respondents No. 1 and 2.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the respondents No. 1 and 2 states that the present

writ petition has been rendered infructuous in view of the fact that the

appropriate Government has decided the demand notice dated 26.09.2006,

vide its order dated 19.01.2009. He states that the demand has been rejected.

Counsel for the respondents No. 1 and 2 has placed on record the

communication received by him from the Labour Commissioner, Haryana,

dated 22.01.2009, on the basis of which he has made the statement in the

Court. The same is taken on record.

Counsel for the petitioner in the light of the said order states that

permission may be granted to challenge the said order.
C.W.P. No. 19562 of 2008. -2-

In the light of the above, the present writ petition has been

rendered infructuous. Liberty is, however, granted to the petitioner to take

appropriate steps in accordance with law.

(AUGUSTINE GEORGE MASIH)
JUDGE
January 27, 2009.

sjks.