Punjab-Haryana High Court
Dr. Vinod Laxmi Narayan Thakur vs Union Of India & Others on 15 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.17783 of 2007
Date of Decision: April 15, 2009
Dr. Vinod Laxmi Narayan Thakur
.....PETITIONER(S)
VERSUS
Union of India & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Rajeev Anand, Advocate, for the
petitioner.
Mr. Ashwinie Kumar Bansal, Advocate,
for the respondents.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
contends that the petition has been rendered
infructuous.
Dismissed as infructuous on the
statement of learned counsel for the petitioner.
(AJAI LAMBA)
April 15, 2009 JUDGE
avin