In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1925 of 2008
Date of decision: September 1, 2009
Khush Raj d/o Jitender Amar ..Petitioner
Versus
Jagtar Singh Khatra, DPI(Schools), Punjab
Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Mohd. Yusuf, Advocate
for the petitioner
Mr. S.S. Sahu, AAG, Punjab
for the respondent.
,,,
Rakesh Kumar Garg, J.)Oral)
In response to the show cause notice issued by this court, Shri S.S.
Sahu, AAG, Punjab has placed on record a photo copy of the office order dated
29.8.2009 whereby appointment order has been issued to the petitioner.
In view of the aforesaid fact, I am not inclined to proceed further
with this petition.
Rule discharged.
September 1, 2009 (RAKESH KUMAR GARG)
nk JUDGE