IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.15052 of 1999
Date of Decision: March 30, 2011
Ex-Sarpanch Karan Singh
.....PETITIONER(S)
VERSUS
State of Haryana & others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Sanjiv Gupta, Advocate, for
the petitioner.
Mr. B.S. Saini, Senior Deputy
Advocate General, Haryana, for
the official respondents.
Mr. Rakesh Gupta, Advocate, for
Mr. Vikram Singh, Advocate, for
respondent Nos.3 to 6.
. . .
AJAI LAMBA, J (Oral)
1. Learned counsel for the petitioner
states that the petition has been rendered
infructuous in so much as the orders impugned in
this petition have been set aside in subsequent
proceedings.
2. The petition is disposed of as
CWP No.15052 of 1999 [2]
infructuous on the statement of learned counsel
for the petitioner.
(AJAI LAMBA)
March 30, 2011 JUDGE
avin