High Court Punjab-Haryana High Court

Yadvinder Singh And Others vs Shri Rajan Gupta And Others on 17 September, 2009

Punjab-Haryana High Court
Yadvinder Singh And Others vs Shri Rajan Gupta And Others on 17 September, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1829 of 2008(O&M)

Date of decision: September 17, 2009

Yadvinder Singh and others .. Petitioners

Versus

Shri Rajan Gupta and others
..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Vikas Chatrath, Advocate
for the petitioners.

Mr. Ashok Jindal, Addl.A.G.Haryana
for respondents
Mr. Balram Gupta, Sr. Advocate
with Mr. Shireesh Gupta, Advocate
for respondent

..

Rakesh Kumar Garg,J(Oral)

Mr. Ashok Jindal, Addl. A.G. Haryana on instructions from Mr.

Rajan Gupta, IAS, Secretary, Department of Education, Haryana and Mr. Ashok

Yadav,IAS, Commissioner and Director General, School Education, Haryana

states that the judgment of this court dated 6.5.2008 will be implemented by

giving appointment to the petitioners within three weeks from today.

In view of the aforesaid statement made by the respondents, the

petitioners do not wish to press this petition.

Dismissed as not pressed.

Rule discharged.


September 17, 2009                                    (RAKESH KUMAR GARG)
           nk                                                 JUDGE