IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CWP No.21605 of 2008
Date of Decision: 23.12.2008
Riasat Ali
....Petitioner
Versus
The State of Haryana and others
...Respondents
CORAM : Hon'ble Mr. Justice J.S. Khehar.
Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. Ashish Aggarwal, Advocate
for the petitioner.
J.S. KHEHAR, J. (ORAL)
Notice at this stage to the learned counsel for respondents
No.1 and 2 only.
On our asking, Mr. S.K. Bishnoi, D.A.G., Haryana accepts
notice on behalf of respondents No.1 and 2.
Learned counsel for respondents No.1 and 2, after having
gone through the pleadings in the instant writ petition, states that it is not
necessary to file a formal reply to the averments made in the writ petition.
He also acknowledges that the controversy raised in the instant case is
identical to the one, adjudicated upon by this Court in “R.K. Suneja and
another vs. State of Haryana and others (CWP No.9517 of 2008,
decided on 10-11-2008).
In view of the above, learned counsel for the rival parties are
CWP No.21605 of 2008 -2-
agreed that the instant writ petition be disposed of in terms of the order
passed by this Court in R.K. Suneja’s case (supra).
Ordered accordingly.
The petitioner shall appear before respondent No.2, either in
person or through counsel on 28-01-2009.
(J.S. KHEHAR)
JUDGE
(NIRMALJIT KAUR)
December 23, 2008 JUDGE
gurpreet