High Court Punjab-Haryana High Court

Tilda Riceland Pvt Ltd vs State Of Haryana And Others on 31 July, 2009

Punjab-Haryana High Court
Tilda Riceland Pvt Ltd vs State Of Haryana And Others on 31 July, 2009
     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH


                                             CWP No.9424 of 2009

                                      Date of Order: 31.7.2009

Tilda Riceland Pvt Ltd

                                                          ...Petitioner

                                   Versus

State of Haryana and others

                                                          ....Respondent

CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Akshay Bhan, Advocate for the petitioners.

Ms. Ritu Bahri, DAG, Haryana
for respondent No.1.

Mr. Raman B Garg, Advocate for respondent Nos.2 to 6

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporter or not?

3. Whether the judgment should be reported in the Digest?

M.M. KUMAR,J

Learned counsel for the petitioner states that the present writ

petition has been rendered infructuous and the same be disposed of as such.

We order accordingly.




                                                    ( M.M. KUMAR )
                                                         JUDGE




July 31, 2009                                       ( JASWANT SINGH )
manoj                                                     JUDGE