High Court Punjab-Haryana High Court

Faqir Singh vs State Of Punjab And Others on 20 February, 2009

Punjab-Haryana High Court
Faqir Singh vs State Of Punjab And Others on 20 February, 2009
CWP No.17940 of 2008                           :1:


     In the High Court of Punjab and Haryana at Chandigarh.


                                   Date of decision:20.02.2009.

Faqir Singh                             ... Petitioner
Versus
State of Punjab and others              ... Respondents.

CORAM: HON’BLE MR. JUSTICE PERMOD KOHLI

Present: Mr.Sumeet Puri, Advocate, for the petitioner.

Mr.BS Chahal, DAG, Punjab, for respondent Nos.1&2.

Mr.MS Rai,,Advocate, for respondent No.3.

PERMOD KOHLI, J. (Oral):

Mr. Chahal has reported that the impugned transfer order

has been cancelled.

In view of the above, this petition is rendered infructuous

and the same is disposed of as such.




20.02.2009.                                   (PERMOD KOHLI)
BLS                                                JUDGE