Punjab-Haryana High Court
Present: Mr. Baljinder Singh vs Mr.Rajiv Sharma on 21 August, 2008
CWP No. 14803 of 1996
Dilbagh Sigh V. Union of India
Present: Mr. Baljinder Singh, Advocate
for Mr. K.S.Dhaliwal, Advocate
for the petitioner.
Mr.Rajiv Sharma, Standing Counsel
for the respondents-Union of India.
Mr.Deepak Jindal, AAG, Haryana
for respondent No.3.
***
This petition was filed to declare that the persons who
have suffered kidney failure and have consequently obtained kidney
transplantation should be covered under the definition of ‘physically
handicapped’ persons. Learned counsel for the petitioner informs
me that the petitioner has since died and that this petition has been
rendered infructuous on this ground.
Dismissed as infructuous.
(AJAY TEWARI)
JUDGE
August 21, 2008
sunita