IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.5051 of 2009
Date of Decision: December 01, 2009
Dr. Anupam Bansal
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Harpreet Singh, Advocate, for
Mr. Manish Kumar Singla,
Advocate, for the petitioner.
Mr. B.S. Chahal, 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
mandamus directing the respondents to consider
the name of the petitioner alongwith other
candidates who had applied for the post of
Medical Officer (General) vide Advertisement No.5
of 2009 and allowing the petitioner to
participate in the interview process.
CWP No.5051 of 2009 [2]
Learned counsel for the petitioner
contends that result of selection has been
declared and therefore, let this matter be
dismissed as withdrawn with liberty to the
petitioner to file a fresh petition challenging
the selection result.
Dismissed as withdrawn with liberty
as prayed for.
(AJAI LAMBA)
December 01, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?