High Court Punjab-Haryana High Court

Balkar Singh Son Of Dharam Singh vs State Of Punjab on 15 September, 2011

Punjab-Haryana High Court
Balkar Singh Son Of Dharam Singh vs State Of Punjab on 15 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                           Civil Writ Petition No.10853 of 2011 (O&M)
                           Date of decision:15.09.2011

Balkar Singh son of Dharam Singh, resident of Village Basoli, Tehsil
Dera Bassi, District S.A.S. Nagar.
                                                      ...Petitioner

                                versus


State of Punjab, through its Secretary, Civil Secretariat, Punjab,
Chandigarh, and others.
                                                 ....Respondents


CORAM: HON'BLE MR. JUSTICE K. KANNAN
                     ----

Present:     Mr. Agam Jind Mullanpur, Advocate, for the petitioner.

             Mr. Navdeep Sukhna, DAG, Punjab, for respondents 1 to 3

             Mr. Yash Paul Khullar, Advocate, for respondent No. 4.
                              ----

1.    Whether reporters of local papers may be allowed to see the
      judgment ? No.
2.    To be referred to the reporters or not ? No.
3.    Whether the judgment should be reported in the digest ? No.
                                ----

K.Kannan, J. (Oral)

1. Counsel for the petitioner seeks dismissal of the writ petition

as the same has become infructuous.

2. As ordered.

3. The writ petition is dismissed as infructuous.

(K. KANNAN)
JUDGE
15.09.2011
sanjeev