IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.9230 of 1990
Date of Decision: December 16, 2009
Bal Krishan Kapila
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Rajiv Atma Ram, Senior
Advocate, with Mr. Vikas
Kuthiala, Advocate, for the
petitioner.
Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for the
respondents.
. . .
AJAI LAMBA, J (Oral)
This 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 9.7.1990
(Annexure P-5) and directing the respondent
department to grant all consequential benefits
such as seniority, arrears of pay, increments
etc.
Learned counsel for the respondent-
CWP No.9230 of 1990 [2]
State contends that there was stay operating in
favour of the petitioner. The petitioner was
allowed to continue as E.T.O. All the benefits
prayed for in the petition, during the pendency
of the petition, have already been given to the
petitioner and therefore, the matter has been
rendered infructuous.
The petition is disposed of as
infructuous on the statement of learned counsel
for the respondents.
(AJAI LAMBA)
December 16, 2009 JUDGE
avin