Punjab-Haryana High Court
Rajesh vs Mahrishi Dayanand University And … on 10 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
C.W.P. No.6449 of 2008
Date of Decision:10.07.2008.
Rajesh
...Petitioner.
Versus
Mahrishi Dayanand University and another
...Respondents.
CORAM: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr.Puneet Gupta, Advocate,
for the petitioner.
Dr.Balram Gupta, Senior Advocate with,
Mr.Pankaj Sharma, Advocate,
for the respondents.
****
ASHUTOSH MOHUNTA, J. (ORAL)
Counsel for the petitioner states that this writ petition has been
rendered infructuous as fresh order has been passed re-affirming the
earlier order dated 02.04.2008 (Annexure P-5) after hearing the petitioner.
He further submits that as the fresh order is appealable, therefore, he
would like to file an appeal against the order affirming the earlier order
dated 2.4.2008.
In view of the statement made by counsel for the petitioner, the
writ petition is dismissed as having been rendered infructuous.
(ASHUTOSH MOHUNTA)
JUDGE
July 10, 2008 (KANWALJIT SINGH AHLUWALIA)
seema JUDGE