Punjab-Haryana High Court
M/S Ganpati Rice Mills vs State Of Punjab And Others on 18 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 1770 of 2009
DATE OF DECISION: February 18, 2009
M/s Ganpati Rice Mills
...Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: Mr. Vikas Mohan Gupta, Advocate,
for the petitioner.
Mr. Piyush Kant Jain, Addl. AG, Punjab, and
Ms. Sudeepti Sharma, DAG, Punjab,
for the respondents.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
Learned State counsel has placed on record the refund
payment order dated 17.2.2009 (Mark ‘A’) showing that interest on
the refund already made, has also been paid to the petitioner.
In view of the above, the writ petition has been rendered
infructuous and is disposed of as such.
(M.M. KUMAR)
JUDGE
(H.S. BHALLA)
February 18, 2009 JUDGE
Pkapoor