LPA No.514 of 2009 1
In the High Court of Punjab and Haryana, Chandigarh.
LPA No. 514 of 2009
Date of Decision: 09.11.2009
Gurpreet Singh and others
....Appellants.
Versus
State of Punjab and others
....Respondents.
Coram:- Hon'ble Mr.Justice J.S. Khehar
Hon'ble Mr. Justice Mehinder Singh Sullar
Present: Mr. Kapil Kakkar, Advocate
for the appellants.
Ms. Rita Kohli, Addl. A.G., Punjab
for therespondents.
...
J.S. Khehar, J. (Oral).
The appellants approached this Court by filing Civil Writ
Petition No.7665 of 2009. In the aforesaid writ petition, they challenged the
order dated 15.4.2009, whereby the result of a typewriting test held by the
respondents, was sought to be cancelled. The contention of the petitioners,
during the course of hearing of Civil Writ Petition No.7665 of 2009, as also,
that of the appellants during the course of hearing of the instant appeal, is
that the cancellation of the result of typewriting test visits the
petitioners/appellants with adverse civil consequences, and as such, could
not have been passed without affording the petitioners/appellants an
opportunity of hearing consequent upon the issuance of a show cause notice
LPA No.514 of 2009 2
in consonance with the rules of natural justice.
Learned counsel for the respondents on the last date of hearing
i.e. 22.10.2009, had sought an adjournment so as to enable her to obtain
instructions. Having obtained instructions, learned counsel for the
respondents states, that the impugned order dated 15.4.2009 may be treated
as having been withdrawn, and that, before passing any such fresh order, the
respondents, if they are so advised, shall follow the rules of natural justice.
In view of the statement made by the learned counsel for the
respondents, the impugned order dated 15.4.2009 shall be treated as
withdrawn. As a natural consequence thereof, the decision rendered by this
Court on 28.5.2009, while disposing of Civil Writ Petition No.7665 of
2009, becomes inoperational. No observations recorded in the aforesaid
order shall be taken into consideration while adjudicating the claim raised
on behalf of the petitioners/appellants.
A copy of this order be furnished to the learned counsel for the
respondents dasti on payment of usual charges.
The instant appeal stands disposed of in the aforesaid terms.
( J.S. Khehar )
Judge
( Mehinder Singh Sullar )
Judge
09.11.2009
sk.