High Court Punjab-Haryana High Court

Mitesh Bedi vs State Of Haryana And Others on 1 July, 2008

Punjab-Haryana High Court
Mitesh Bedi vs State Of Haryana And Others on 1 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.

                                             C.W.P. No.1777 of 2008
                                             Date of Decision:01.07.2008.

Mitesh Bedi                                                      ...Petitioner.

                                Versus

State of Haryana and others                               ...Respondents.

CORAM:       HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA.
             HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present:     Mr.Shailendra Jain, Advocate,
             for the petitioner.
             Mr.Sunil Nehra, AAG, Haryana.
             Mr.B.L.Gupta, Advocate,
             for respondent No.2.

             ****

ASHUTOSH MOHUNTA, J. (ORAL)

Learned counsel for the petitioner submits that as the

admissions in P.G.Diploma and MD/MS Courses in Government Medical

and Dental Colleges have already taken place, therefore, this petition has

been rendered infructuous. He further submits that the question whether

the weightage of marks can be given to graduates of recognized medical

colleges of Haryana to the extent of 10/5 marks and whether the same is

violative of Article 14 of the Constitution of India is contrary to the law laid

down in Saurabh Chaudhary and others versus Union of India and

others, 2003(4) SCT, 867 and as such the question posed here-in-above

is kept alive.

After hearing learned counsel for the parties, we dismiss the

writ petition as having been rendered infructuous. The question as stated

above is, however, not decided on merits.




                                              (ASHUTOSH MOHUNTA)
                                                    JUDGE


July 01, 2008                       (KANWALJIT SINGH AHLUWALIA)
seema                                            JUDGE