High Court Punjab-Haryana High Court

M/S Surya Stone Crusher Gram Udyog … vs State Of Haryana And Others on 16 February, 2009

Punjab-Haryana High Court
M/S Surya Stone Crusher Gram Udyog … vs State Of Haryana And Others on 16 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                 C.R. No. 3499 of 2008
                                 Date of decision:- 16.02.2009.

M/s Surya Stone Crusher Gram Udyog Mandal                  ...Petitioner
                       Versus

State of Haryana and others                                ...Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present:- Mr. Sudhir Mittal, Advocate
for the petitioner.

Ms. Kirti Singh, AAG Haryana
for respondents No.1 and 2.

Mr. Vishal Goyal, Advocate for
Mr. Amit Jain, Advocate
for respondents No.3 to 6.

JASWANT SINGH J.(Oral)

Learned counsel for the petitioner submits that during the

pendency of the revision petition, the suit filed by the petitioner-plaintiff has

been withdrawn on account of compromise arrived at between the parties

and therefore, the present revision petition has been rendered infructuous.

Learned opposite counsel have not refuted this position.

Dismissed as infructuous.




February 16, 2009                                 (JASWANT SINGH)
vj                                                     JUDGE