IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.5366 of 2009
Date of Decision: July 28, 2009
Prof. Vijay Kumar Sharma & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Naresh Ghai, Advocate, for
the petitioners.
Mr. B.S. Chahal, Deputy Advocate
General, Punjab, for the
respondents.
. . .
AJAI LAMBA, J (Oral)
This civil writ petition has been
filed under Article 226/227 of the Constitution
of India for quashing order dated 4.7.2008
(Annexure P-1) wherein the petitioners have been
transferred. The petitioners are regularly
appointed college lecturers. The posts have been
reduced. The persons working on stop gap/ part
time basis, have not been transferred.
Learned counsel for the
respondents, while drawing attention of the Court
CWP No.5366 of 2009 [2]
towards affidavit filed by Mr. Roop Aulakh,
Director of Public Instructions (Colleges),
Punjab, sworn on 29.5.2009, states that the order
of transfer of the petitioners has been reversed.
Learned counsel for the petitioner
states that no cause of action survives.
The petition is disposed of as
having been rendered infructuous, in view of the
statement of learned counsel for the petitioner.
(AJAI LAMBA)
July 28, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?