Punjab-Haryana High Court
Harbans Lal vs State Of Haryana And Others on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 7229 of 2007
DATE OF DECISION : 01.12.2008
Harbans Lal
.... PETITIONER
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Sumeet Goel, Advocate, for the petitioner.
Mr. Sudhir Makkar, Senior DAG, Haryana,
for respondents No.1 to 3.
Mr. Neeraj Sharma, Advocate, for
Mr. Jagdish Manchanda, Advocate, for respondents No.4 and 5.
***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for respondents No.1 to 3, on the basis of written
instructions received from the Deputy Commissioner, Kaithal, states that on
the complaint, action has already been taken against respondent No.5 and
she has been removed from the office of President, Municipal Council,
Kaithal, and even a criminal case has been registered against her. In view of
this statement, counsel for the petitioner states that this petition has become
infructuous.
Dismissed as infructuous.
( SATISH KUMAR MITTAL )
JUDGE
December 01, 2008 ( JASWANT SINGH )
ndj JUDGE