IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 13900 of 2008
Date of decision: November 4, 2008
Dr. Kanwal Vilku --- Petitioner
Versus
Union of India and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. R. Kartikeya, Advocate, for
the petitioner.
Mr. Sanjiv Kaushik, Advocate, for
respondent No.3.
Ashutosh Mohunta, J (Oral).
Written statement on behalf of respondent No.3 is taken
on record. CM stands disposed of.
Counsel for both the sides state that since the petitioner
has already retired from service, the present writ petition has been
rendered infructuous.
Disposed of as such.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 4, 2008
`ask’