IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
C.W.P. No. 4522 of 1993
Date of decision : 05.05.2011
Alka Khurana ....Petitioner
versus
Improvement Trust Bhiwani and others
...Respondents
CORAM: HON'BLE MR. JUSTICE MEHINDER SINGH SULLAR
Present: Nemo for the petitioner.
Nemo for respondent Nos. 1, 2 and 4.
Ms. Kirti Singh, D.A.G., Haryana
for respondent No.3.
****
Mehinder Singh Sullar, J. (Oral)
This writ petition was filed in this Court on 31.03.1993 and was
admitted on 26.04.1993. Ultimately, it was listed for final hearing on 25.04.2011
and was again adjourned to 05.05.2011 for arguments. The bare perusal of the
record would reveal that none had appeared on behalf of the petitioner on
25.04.2011, when this petition came up for hearing. Consequently, the case was
adjourned to 05.05.2011 for arguments
Today, again no one is present on her behalf despite the case having
been repeatedly called.
From the sequence of events narrated here-in-above, it appears that
neither the petitioner nor her counsel is interested in pursuing the petition.
Therefore, no option is left with this Court except to dismiss the writ petition for
non-prosecution.
Accordingly, the present writ petition is dismissed for non-
prosecution.
May 05, 2011 (Mehinder Singh Sullar) naresh.k Judge