Punjab-Haryana High Court
Dr. Harjit Singh vs State Of Punjab And Others on 16 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 5013 of 1993
DATE OF DECISION: November 16, 2009
Dr. Harjit Singh .........PETITIONER(S)
VERSUS
State of Punjab and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: None for the petitioner.
Ms. Charu Tuli, Sr. DAG, Punjab.
Mr. Sandeep Singh, Advocate,
for respondent no. 4.
AJAI LAMBA, J. (ORAL)
The prayer made in the petition is for appointment of the
petitioner as Principal instead of respondent no. 3.
Learned counsel for the respondent states that under the
circumstances, the matter would have been rendered infructuous on account
of efflux of time.
Disposed of as such, however, with liberty to the petitioner to
revive the matter if any cause of action remains.
16.11.2009 (AJAI LAMBA) shivani JUDGE
1. To be referred to the reporters or not?
2. Whether the judgment should be reported in the Digest?