IN THE HIGH COURT FOR THE STATES OF PUNJAB
AND HARYANA AT CHANDIGARH
C.W.P. No.9099 of 1989
Date of Decision: 18.12.2009
The Karnal Central Cooperative Bank Ltd., Karnal through its
Managing Director ....Petitioner
Versus
State of Haryana through the Secretary, Department of Labour &
Employment, Chandigarh and others
....Respondents
Present: Mr. Ramesh Sharma, Advocate
for the petitioner.
Mr. D.S. Nalwa, Addl. A.G., Haryana.
Ms. Jagdeep Bains, Advocate
for respondent No.3.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
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?
-.-
K. KANNAN J.(ORAL)
1. Learned counsel appearing for the petitioner states that
the matter has become infructuous in view of the compromise
between the parties and no further relief would be necessary.
2. Learned counsel appearing for the respondent also
affirms the same. The writ petition is, under the circumstances,
dismissed as infructuous.
(K. KANNAN)
JUDGE
December 18, 2009
Pankaj*