High Court Punjab-Haryana High Court

Rajpal Singh vs State Of Haryana & Others on 13 January, 2009

Punjab-Haryana High Court
Rajpal Singh vs State Of Haryana & Others on 13 January, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                              CWP No.4975 of 2007(O&M)
                              Date of decision: January 13, 2009

Rajpal Singh                                     ... Petitioner

                           Versus

State of Haryana & others                        ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Vijay Pal, Advocate
          for the petitioner.
          Mr. Harish Rathee, Sr. DAG, Haryana.
          Mr. Satish Chaudhary, Advocate.

                      ***

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)

This writ petition was filed with a prayer to allow the

petitioner to continue his service till the time of regular

appointment.

Learned counsel for the petitioner has informed me

that respondent No.3 has initiated process for regular selection.

In these circumstances, this writ petition is dismissed

as having been rendered infructuous at this stage. In case, the

regular selection is not finalised, the petitioner may take any

appropriate remedy on the same cause of action.

January 13, 2009                            (AJAY TEWARI)
sonia                                           JUDGE