IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P No. 17840 of 2008
Date of decision : February 02, 2009
Shamsher Singh
...... Petitioner (s)
v.
State of Haryana and others,
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. Arvind Rajotia, Advocate
for the petitioner.
Mr.Harish Rathee, Sr. DAG Haryana
for the respondents.
***
AJAY TEWARI, J (Oral)
Counsel for the respondents has placed on record a copy of the
order dated 15.1.2009 vide which the impugned order has been cancelled.
In the circumstances, the writ petition has been rendered
infructuous and is dismissed as such.
( AJAY TEWARI )
February 02, 2009. JUDGE
`kk’