IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No.11350 of 2007
Date of Decision: August 11, 2008
Raj Roop Mehlawat .......Petitioner
Versus
State of Haryana and others .......Respondents
CORAM:- HON'BLE MR.JUSTICE M.M.KUMAR
HON'BLE MR.JUSTICE JITENDRA CHAUHAN
Present: Mr.RK Malik, Senior Advocate with
Mr.Parveen Rohilla, Advocate
for the petitioner.
Mr.Harish Rathee, Sr. Deputy Advocate General, Haryana.
...
M.M.KUMAR, J.
Mr.Rathee has filed reply on behalf of respondents No.1 to 5 in
Court today and a copy thereof has been furnished to the learned counsel for
the petitioner.
Learned counsel for the petitioner states that during the
pendency of the petition, the respondent has passed order dated 30.4.2008
(Mark ‘A’) and the petitioner is satisfied with that order.
Mr.Rathee to ensure that the order mark ‘A’ shall be
implemented within four weeks from today as the petitioner is to retire in
October 2008.
In view of the above, writ petition is rendered infructuous and
the same is dismissed as such.
( M. M. KUMAR )
JUDGE
( JITENDRA CHAUHAN )
August 11, 2008 JUDGE
SRM