C.W. P. No. 6194 of 1989
***
Surata Ram ...Petitioner
Versus
State of Haryana & another ...Respondents
***
Present : Mr. J. S. Manipur, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG, Haryana.
***
In this writ petition, the petitioner has challenged his
termination of his services and sought reinstatement and consequent
regularization.
Today, learned counsel for the petitioner has told me that in
fact after the impugned order of termination, the petitioner was reappointed
in the year 1992 and he prays that this writ petition to that extent has been
rendered infructuous and may be dismissed as such while giving
opportunity to seek regularization in view of his subsequent appointment by
filing a representation, in case required.
Ordered accordingly.
Dismissed as having become infructuous.
March 24, 2009 ( AJAY TEWARI ) ashish JUDGE