High Court Punjab-Haryana High Court

Padamjit Singh vs N.S. Vasant And Others on 4 November, 2008

Punjab-Haryana High Court
Padamjit Singh vs N.S. Vasant And Others on 4 November, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                    Civil Writ Petition No.5179 of 1987
                    Date of decision: 4th November, 2008


Padamjit Singh

                                                               ... Petitioner

                                   Versus

N.S. Vasant and others
                                                           ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     None for the petitioner.

             Mr. Vaibhav Parashar, Advocate for respondent No.1 to 3.
             Mr. Satish Bhanot, Senior DAG Punjab for respondent No.4.

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present writ petition has been filed seeking issuance of a writ

in the nature of quo-warranto or any other appropriate writ, order or

direction regarding reappointment of Mr.N.S. Vasant, who was appointed

as Chairman of the Punjab State Electricity Board.

It has been stated by Mr.Satish Bhanot, Senior DAG Punjab

that Mr. N.S. Vasant is no longer the Chairman of Punjab State Electricity

Board, rather it is being informed that he was not a Chairman of the Board

for the last 15 years.

Hence, the present writ petition is dismissed having been

rendered infructuous.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 04, 2008
rps