IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 19646 of 2008
Date of Decision: 23.07.2009
Ved Parkash Gupta
..Petitioner
versus
State of Punjab and others
..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present : Mr. Vishal Aggarwal, Advocate
for the petitioner
Mr. Rupinder Khosla, Addl. A.G. Punjab
for respondents No. 1,2,4 and 6.
Mr. Gurminder Singh, Advocate
for respondent No.5.
*****
T.S.Thakur, C.J. (Oral)
The State Government have pursuant to the order of this
Court dated 04.05.2009 taken a final decision evidenced by a
notification dated 22.07.2009, by which respondent No.5 has been
reverted from the post of Senior Medical Officer to Medical Officer as a
measure of punishment for misconduct proved against him in the
departmental enquiry. In the circumstances, therefore, we see no
reason to keep these proceedings pending before us. The enquiry in
question having eventually culminated in an order of punishment
CWP No. 19646 of 2008 [2]
against the officer found guilty for misconduct, this petition has become
infructuous and is disposed of as such reserving liberty for respondent
No.5 to assail the order of punishment in appropriate proceedings, if so
advised and otherwise permissible in law. No costs.
(T.S.THAKUR)
CHIEF JUSTICE
(KANWALJIT SINGH AHLUWALIA)
JUDGE
23.07.2009
‘ravinder’