IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 6493 of 2006
Date of Decision: 18.12.2008
Gram Panchayat, Chak Duhewala
....Petitioner
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice J.S. Khehar.
Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. J.S. Badhowal, Advocate
for the petitioner.
Mr. P.C. Goyal, Additional Advocate General, Punjab
for respondents No.1 to 7.
Mr. R.S. Chahal, Advocate
for respondents No.8 and 9.
J.S. KHEHAR, J. (ORAL)
At the time of filing of instant writ petition, the prayer at the
hands of the Gram Panchayat Chak Duhewala, Block and District Muktsar
was that the order dated 13-06-2005 (Annexure P-5) passed by the
Financial Commissioner and Secretary to Government of Punjab,
Department of Rural Development and Panchayats, be set aside, or
alternatively, respondents No.1 to 3 be directed to reconsider the entire
controversy again in furtherance of the representation made by the
petitioner on 21-12-2005 (Annexure P-6) as also in furtherance of the Legal
Notice issued by the petitioner on 07-03-2006 (Annexure P-7).
C.W.P. No. 6493 of 2006 -2-
Learned counsel for the respondents state that the instant writ
petition has been rendered infructuous on account of the fact that the State
Government has reconsidered the matter, in terms of the representation
and legal notice issued by the petitioner and has passed a fresh order
dated 30-05-2008, copy whereof has been appended to the joint written
statement, filed on behalf of respondents No.1 to 6 as Annexure R-2.
We are satisfied that the prayer made in the instant writ
petition must be deemed to have been accepted with the passing of the
order dated 30-05-2008 (Annexure R-2). As such, we are satisfied that the
instant writ petition has been rendered infructuous. It shall be open to the
petitioner to impugn the fresh order passed by the State Government on
30-05-2008 (Annexure R-2), if the petitioner is so advised.
Writ petition stands disposed of in the aforesaid terms.
(J.S. KHEHAR)
JUDGE
(NIRMALJIT KAUR)
December 18, 2008 JUDGE
gurpreet