IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 10100 of 1993
Date of Decision: 26.11.2009.
Hardev Singh --Petitioner
Versus
State of Punjab and others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. K.L. Arora, Advocate for the petitioner.
Mr. P.C. Goyal, Addl. A.G., Punjab.
Mr. Sukhbir Singh, Advocate.
***
PERMOD KOHLI.J (ORAL)
The matter relates to the admission to the three years diploma
course in Mechanical Engineering in the year 1993. The petitioner was
ordered to be admitted to the course vide order dated 8.10.1993. Mr. Arora,
learned counsel appearing for petitioner has no information about the
passing of the course by the petitioner or otherwise.
Since the admission was granted to the petitioner and, if, he has
joined the course, his admission shall stand regularized.
Petition disposed of as such.
(PERMOD KOHLI)
JUDGE
26.11.2009
lucky