IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.3236 of 2008
DATE OF DECISION: November 7, 2008
RAMESH KUMAR ...PETITIONER
VERSUS
UNINO OF INDIA & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. R.A. SHEORAN, ADVOCATE FOR THE PETITIONER.
MS. RANJANA SALARIA, ADVOCATE FOR
MR. S.K. SHARMA, CENTRAL GOVT. COUNSEL
FOR THE RESPONDENTS.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioner has prayed for quashing the order dated
21.1.2008 (Annexure P-2), vide which the respondents have rejected the
claim of the petitioner for enrollment in Indo-Tibetan Border Police Force
against the post of Constable (Animal Transport).
Ms. Ranjana Salaria, Advocate appearing on behalf of Mr S.K.
Sharma, Central Govt. Counsel for the respondents states that this writ
petition has been rendered infructuous because the petitioner has been
offered the appointment of Constable.
In view of the fact that the petitioner has been offered an
appointment for the post of Constable in ITBP, therefore, this writ petition
has been rendered infructuous and the same is dismissed as such.
(ASHUTOSH MOHUNTA)
JUDGE
November 7, 2008 (RAJAN GUPTA)
Gulati JUDGE