High Court Punjab-Haryana High Court

Amar Nath vs State Of Punjab & Others on 20 November, 2009

Punjab-Haryana High Court
Amar Nath vs State Of Punjab & Others on 20 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Civil Writ Petition No.15046 of 1993
                                    Date of Decision: November 20, 2009


Amar Nath
                                                    .....PETITIONER(S)

                                VERSUS



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


CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -        None for the petitioner(s).

Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for the
respondents.

. . .

AJAI LAMBA, J (Oral)

The petition has been filed under

Article 226/227 of the Constitution of India

praying for issuance of a writ in the nature of

certiorari, quashing order dated 30.11.1993,

Annexure P-3.

Perusal of Order, Annexure P-3,

indicates that the petitioner had been suspended

from services.

Learned counsel for the respondents

informs the Court that the petitioner was
CWP No.15046 of 1993 [2]

reinstated. Period of suspension from 30.11.1993

to 28.6.1994 was treated as `leave of kind due’.

The petitioner has since retired on 7.6.1996 and

therefore, cause of action does not survive.

The petition is disposed of as

having been rendered infructuous.


                                            (AJAI LAMBA)
November 20, 2009                             JUDGE
avin