High Court Punjab-Haryana High Court

Paramjit Singh vs State Of Punjab & Others on 1 July, 2009

Punjab-Haryana High Court
Paramjit Singh vs State Of Punjab & Others on 1 July, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                 Civil Writ Petition No.2936 of 2009
                                        Date of Decision: July 01, 2009


Paramjit Singh
                                                     .....PETITIONER(S)

                                 VERSUS


State of Punjab & Others
                                                    .....RESPONDENT(S)
                             .      .     .


CORAM:            HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -        Mrs. Harmanpreet Kaur, Advocate,

for Ms. Alka Chatrath, Advocate,
for the petitioner.

Mr. B.S. Chahal, Deputy Advocate
General, Punjab, for the
respondents.

. . .

AJAI LAMBA, J (Oral)

Learned counsel for the petitioner

contends that cause of action does not survive

any more and the matter has been rendered

infructuous.

Disposed of as infructuous.

(AJAI LAMBA)
July 01, 2009 JUDGE
avin