High Court Punjab-Haryana High Court

Gurmit Singh vs State Of Haryana & Others on 6 February, 2009

Punjab-Haryana High Court
Gurmit Singh vs State Of Haryana & Others on 6 February, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                               CWP No.11313 of 2008
                               Date of decision: February 6, 2009

Gurmit Singh                                       ... Petitioner

                            Versus

State of Haryana & others                          ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. J.S. Thind, Advocate
          for the petitioner.

           Mr. Harish Rathee, Sr. DAG, Haryana.
                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

Learned State counsel states that this writ petition has

been rendered infructuous because as per written statement filed

by the Commission, the petitioner has been considered eligible

for the post of teacher and will be called for provisional interview.

Consequently, the writ petition is dismissed. No costs.

February 6, 2009                             (AJAY TEWARI)
sonia                                            JUDGE