IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 17099 of 2007
Date of Decision: 10.2.2009
Shyam Lal ....Petitioner
Versus
State of Haryana and others .....Respondents
CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MR. JUSTICE HEMANT GUPTA
Present: Shri J.S. Bhatti, Advocate, for the petitioner.
Shri Randhir Singh, Additional AG, Haryana.
T.S. Thakur, C.J. (Oral).
Learned counsel for the petitioner submits that the subsequent
developments have rendered this petition as infructuous.
Dismissed as infructuous.
(T.S. THAKUR)
CHIEF JUSTICE
(HEMANT GUPTA)
JUDGE
10-02-2009
ds