High Court Punjab-Haryana High Court

Rajesh Kumar & Another vs State Of Haryana & Others on 22 January, 2009

Punjab-Haryana High Court
Rajesh Kumar & Another vs State Of Haryana & Others on 22 January, 2009
        IN THE PUNJAB AND HARYANA HIGH COURT
                    AT CHANDIGARH

                               CWP No.11770 of 2008
                               Date of decision: January 22, 2009

Rajesh Kumar & another                             ... Petitioners

                            Versus

State of Haryana & others                          ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Devinder Singh, Advocate
          for the petitioners.

           Mr. A.K. Gupta, Addl. AG, Haryana.
           Mr. B.L. Gupta, Advocate
           for respondents No.2&3.

                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

Under the interim order of this Court, the petitioners

were provisionally interviewed.

It has transpired that they do not fall anywhere in the

select list of Lecturers.

Consequently, this writ petition is dismissed on the

ground that the questions which have been raised by the

petitioners do not survive or arise in the present writ petition.

January 22, 2009                              (AJAY TEWARI)
sonia                                             JUDGE