IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 2451 of 2009
DATE OF DECISION: September 08, 2009
Arvind Kumar .........PETITIONER(S)
VERSUS
State of Punjab and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: None for the petitioner.
Mr. B.S. Chahal, DAG, Punjab.
AJAI LAMBA, J. (ORAL)
This petition has been filed under Articles 226 and 227 of the
Constitution of India praying for issuance of a writ in the nature of certiorari
quashing the action of the respondents in not considering the claim of the
petitioner for appointment to the post of Homeopathic Medical Officer in
disregard to reservation policy/guidelines issued by Punjab Government
meant for Scheduled Caste candidates.
Learned counsel for the respondent-State states that cause of
action does not survive any more in so much as appointment letter dated
25.08.2009 has been issued appointing the petitioner as Homeopathic
Medical Officer on contract basis.
In view of the statement given by learned counsel for the
respondent and later development, this petition has been rendered
C.W.P. No. 2451 of 2009 -2
infructuous.
Disposed of as such.
08.09.2009 (AJAI LAMBA) shivani JUDGE
1. To be referred to the reporters or not?
2. Whether the judgment should be reported in the Digest?