C.W.P No. 14799 OF 2008.
******
Neeraj Kumar Goel vs State of Haryana and others
Present : None for the petitioner.
Mr.Harish Rathee, Sr. DAG Haryana
for the respondents.
*******
AJAY TEWARI, J (Oral)
As per the result, the petitioner has secured 108 marks,
whereas the last selected candidate has secured 123 marks. In the
circumstances, the question of eligibility of the petitioner has been rendered
academic. Consequently, this writ petition is dismissed.
Since this order has been passed in the absence of counsel for
the petitioner, it would be open to the petitioner to move an application for
modification of the order, if so required.
( AJAY TEWARI ) February 19, 2009. JUDGE `kk'