IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: C.M. No.24402 of 2008 &
CWP No.1977 of 2008
DATE OF DECISION: December 15, 2008
HAVILDAR RAJESH KUMAR ...PETITIONER
VERSUS
UNION OF INDIA & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MS. GEETA SINGWAL, CENTRAL GOVT. STANDING COUNSEL
FOR THE APPLICANT-RESPONDENTS.
MR. R.A. SHEORAN, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The respondents have filed this application for vacation of stay.
Counsel for the petitioner states that this writ petition in fact has been
rendered infructuous because Annexure P-1 which is under challenge in this
writ petition has been cancelled and fresh posting order has been issued to
the petitioner. A photostat copy of the modification of the transfer order is
taken on record as Mark ‘A’.
In view of the statement made by the counsel for the petitioner,
this writ petition is dismissed as having become infructuous.
(ASHUTOSH MOHUNTA)
JUDGE
December 15, 2008 (RAJAN GUPTA)
Gulati JUDGE