High Court Punjab-Haryana High Court

Haryana Urban Development … vs Narender Kumar And Another on 1 December, 2008

Punjab-Haryana High Court
Haryana Urban Development … vs Narender Kumar And Another on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.

            LETTERS PATENT APPEAL            NO. 151 OF 2008

            DATE OF DECISION: December 01, 2008.

                  Parties Name

Haryana Urban Development Authority
                               ...APPELLANT.

     VERSUS
Narender Kumar and another
                                     ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE
HON’BLE MR. JUSTICE JASBIR SINGH

Present: Mr. Gaurav Mohunta,
Advocate, for the appellant.

Mr. Prashant Vashisht, Advocate,
for respondent No. 1.

T.S.THAKUR, CHIEF JUSTICE. (oral)

Order.

Learned counsel for the appellant states that since the writ

petition, out of which this appeal arose, itself stands disposed of by the

learned Single Judge, this appeal has become infructuous and may be

dismissed accordingly. The appeal is accordingly dismissed as infructuous.

( T.S.THAKUR)
CHIEF JUSTICE

(JASBIR SINGH)
December 01, 2008. JUDGE
DKC