IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.9318 of 2009
Decided on : 21-08-2009
Mohan Lal
....Petitioner
VERSUS
State of Punjab, Chandigarh & others
....Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. H.S. Sethi, Advocate,
for the petitioner.
Mr. Sandeep Moudgil, D.A.G. Punjab,
for respondent Nos.1 and 2.
SATISH KUMAR MITTAL, J (ORAL)
The petitioner has filed the instant petition under Articles
226/227 of the Constitution of India for quashing impugned order
dated 15.06.2009 (Annexure P-2), whereby he has been transferred
from Municipal Council, Samana to Municipal Council, Longowal.
Counsel for respondent Nos.1 & 2 has filed short reply by
way of affidavit, in which it is stated that vide order dated 13.8.2009
(Annexure R-1), the aforesaid transfer order has been cancelled.
In view of this fact, this petition has become infructuous.
Dismissed as infructuous.
21st August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE