IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.8052 of 1991
Date of Decision.25.08.2011
Harinder Pal Chawla working as Audit Officer, North West Zone Audit
Office, Bank of India, Sector 17, Chandigarh
.....Petitioner
Versus
Bank of India, Express Tower, Nariman Point, Bombay through its
Chairman and another
.....Respondents
Present: None for the petitioner.
Mr. KPS Dhillon, Advocate
for respondents.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ? No
2. To be referred to the Reporters or not ? No
3. Whether the judgment should be reported in the Digest? No
-.-
K. KANNAN J.(ORAL)
1. Learned counsel for the respondents states that he is unable to
give present status of whether the petitioner was promoted or not.
There is no representation for the petitioner.
2. The case is of the year 1991. The writ petition is dismissed in
default of appearance and non-prosecution.
(K. KANNAN)
JUDGE
August 25, 2011
Pankaj*