High Court Punjab-Haryana High Court

Ved Parkash Gupta vs State Of Punjab And Others on 23 July, 2009

Punjab-Haryana High Court
Ved Parkash Gupta vs State Of Punjab And Others on 23 July, 2009
      IN THE HIGH COURT OF PUNJAB & HARYANA AT
                    CHANDIGARH



                                       CWP No. 19646 of 2008
                                       Date of Decision: 23.07.2009

Ved Parkash Gupta

                                                        ..Petitioner


                        versus

State of Punjab and others
                                                       ..Respondents


CORAM:      HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
            HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present :   Mr. Vishal Aggarwal, Advocate
            for the petitioner

            Mr. Rupinder Khosla, Addl. A.G. Punjab
            for respondents No. 1,2,4 and 6.

            Mr. Gurminder Singh, Advocate
            for respondent No.5.

                               *****

T.S.Thakur, C.J. (Oral)

The State Government have pursuant to the order of this

Court dated 04.05.2009 taken a final decision evidenced by a

notification dated 22.07.2009, by which respondent No.5 has been

reverted from the post of Senior Medical Officer to Medical Officer as a

measure of punishment for misconduct proved against him in the

departmental enquiry. In the circumstances, therefore, we see no

reason to keep these proceedings pending before us. The enquiry in

question having eventually culminated in an order of punishment
CWP No. 19646 of 2008 [2]

against the officer found guilty for misconduct, this petition has become

infructuous and is disposed of as such reserving liberty for respondent

No.5 to assail the order of punishment in appropriate proceedings, if so

advised and otherwise permissible in law. No costs.

(T.S.THAKUR)
CHIEF JUSTICE

(KANWALJIT SINGH AHLUWALIA)
JUDGE
23.07.2009
‘ravinder’