High Court Punjab-Haryana High Court

Citizens Committee vs State Of Haryana And Others on 27 July, 2009

Punjab-Haryana High Court
Citizens Committee vs State Of Haryana And Others on 27 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT, CHANDIGARH


                                           Civil Rev. 3499 of 2006
                                           Date of decision: 27.7.2009


Citizens Committee
                                                            Petitioner
                         vs
State of Haryana and others
                                                            Respondent


Present      Mr. Arun Jain,Sr. Advocate with
             Mr. RS Chandel, Advocate




M.M.S.BEDI,J.

Learned counsel for the petitioner has contended that in view

of the judgment of this court in CWP 19658 of 2002 decided on 25.7.2008,

the demand notices issued to the original owners have been quashed with

liberty to the Haryana Urban Development Authority to serve fresh notices

on the basis of the amount of compensation to be awarded to the land

owners by the learned District Judge/ Additional District Judge, Panchkula.

Learned counsel for the petitioner seeks permission to

withdraw the revision petition with liberty to the plaintiff- petitioner to file a

fresh application on the basis of the subsequent event and without

prejudice to the rights of the individual owners to claim the benefit of

subsequent orders of the High Court.

Dismissed as withdrawn with the aforesaid liberty. However,

nothing said in the orders passed by the courts below or this court would

affect the merits of the case at the time of final adjudication of the suit.

July 27 ,2009                                         ( M.M.S.BEDI )
TSM                                                        JUDGE