Punjab-Haryana High Court
Surjit Singh vs State Of Punjab And Others on 22 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 1491 of 2008 ( O&M )
DATE OF DECISION : 22.10.2008
Surjit Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. M.L. Saini, Advocate,
for the petitioner.
Mr. N.D.S. Mann, Addl. A.G., Punjab,
for respondents No.1 to 3.
Mr. Rakesh Verma, Advocate,
for respondent No.5.
***
SATISH KUMAR MITTAL , J. ( Oral )
Written statement on behalf of respondents No.1 to 3 has been
filed in Court today. The same is taken on record and its copy has been
handed over to counsel for the petitioner.
Counsel for the petitioner states that in view of para 8 of the
written statement, filed on behalf of respondents No.1 to 3, which indicates
that tenure of the present Board of directors has expired, this petition
seeking direction to the respondents to fill up the casual vacancy of Zone
No. 4 of the Primary Cooperative Agricultural Development Bank Ltd.
CWP No. 1491 of 2008 -2-
Anandpur Sahib, District Ropar, has become infructuous.
Dismissed as infructuous.
( SATISH KUMAR MITTAL )
JUDGE
October 22, 2008 ( JASWANT SINGH )
ndj JUDGE