High Court Punjab-Haryana High Court

Punjab State Agriculture … vs State Of Punjab And Others on 20 March, 2009

Punjab-Haryana High Court
Punjab State Agriculture … vs State Of Punjab And Others on 20 March, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                         RFA No. 1358 of 2009 (O&M)
                                         Date of Decision: 20.3.2009

Punjab State Agriculture Marketing Board
                                                   ...Appellant

               Versus

State of Punjab and others
                                                   ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. Sameer Sachdeva, Advocate
               for the appellant.

RAJESH BINDAL J

                        ****

Learned counsel for the applicant-appellant submits that in view of

judgment of this Court dated 17.2.2009 passed in RFA No. 317 of 2004 Smt.

Shanti Devi Vs. The Collector and others, the present appeal has become

infructuous.

Ordered accordingly.




                                                 (RAJESH BINDAL)
20.3.2009                                              JUDGE
Reema