High Court Punjab-Haryana High Court

Dr. Harjit Singh vs State Of Punjab And Others on 16 November, 2009

Punjab-Haryana High Court
Dr. Harjit Singh vs State Of Punjab And Others on 16 November, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                            C.W.P. No. 5013 of 1993
                                 DATE OF DECISION: November 16, 2009

Dr. Harjit Singh                                       .........PETITIONER(S)


                                  VERSUS



State of Punjab and Others                             ......RESPONDENT(S)

CORAM: HON'BLE MR. JUSTICE AJAI LAMBA

Present: None for the petitioner.

          Ms. Charu Tuli, Sr. DAG, Punjab.

          Mr. Sandeep Singh, Advocate,
          for respondent no. 4.


AJAI LAMBA, J. (ORAL)

The prayer made in the petition is for appointment of the

petitioner as Principal instead of respondent no. 3.

Learned counsel for the respondent states that under the

circumstances, the matter would have been rendered infructuous on account

of efflux of time.

Disposed of as such, however, with liberty to the petitioner to

revive the matter if any cause of action remains.

16.11.2009                                                 (AJAI LAMBA)
  shivani                                                      JUDGE


1. To be referred to the reporters or not?

2. Whether the judgment should be reported in the Digest?