IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 19562 of 2008.
Date of Decision : January 27, 2009.
Ishwar ..... Petitioner.
Versus.
State of Haryana and others .... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present: Ms. Sushma, Advocate,
for Mr. G.P. Singh, Advocate,
for the petitioner.
Mr. D.S. Nalwa, Additional Advocate General, Haryana,
for the respondents No. 1 and 2.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the respondents No. 1 and 2 states that the present
writ petition has been rendered infructuous in view of the fact that the
appropriate Government has decided the demand notice dated 26.09.2006,
vide its order dated 19.01.2009. He states that the demand has been rejected.
Counsel for the respondents No. 1 and 2 has placed on record the
communication received by him from the Labour Commissioner, Haryana,
dated 22.01.2009, on the basis of which he has made the statement in the
Court. The same is taken on record.
Counsel for the petitioner in the light of the said order states that
permission may be granted to challenge the said order.
C.W.P. No. 19562 of 2008. -2-
In the light of the above, the present writ petition has been
rendered infructuous. Liberty is, however, granted to the petitioner to take
appropriate steps in accordance with law.
(AUGUSTINE GEORGE MASIH)
JUDGE
January 27, 2009.
sjks.