* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ WRIT PETITION (CIVIL) NO. 511/2008
Date of Decision: September 02, 2011
C.P.W.D. THR. ITS DIRECTOR GENERAL
..... Petitioner
Through: Ms. Jasmine Ahmed, Advocate
versus
SOHAN SINGH & ANR.
..... Respondents
Through: Ms. Neelam Tiwari, Advocate for
Mr. Varun Prasad, Advocate
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. To be referred to the Reporter or not?
3. Whether the judgment should be reported in the Digest?
ANIL KUMAR, J. (ORAL)
1. Learned counsel for the petitioner, on instructions, states that
the services of respondents have already been regularized. Counsel
for the respondents, who is present in Court, also accepts that the
services of the respondents have been regularized.
WP(C) No.511/2008 Page 1 of 2
2. In view of the statement of learned counsel for the petitioner,
the writ petition has become infructuous. The writ petition is
therefore dismissed as having become infructuous. Parties are left
to bear their own costs.
ANIL KUMAR, J.
SUDERSHAN KUMAR MISRA, J.
SEPTEMBER 02, 2011
rd
WP(C) No.511/2008 Page 2 of 2