High Court Punjab-Haryana High Court

Gram Panchayat vs State Of Punjab & Others on 4 March, 2009

Punjab-Haryana High Court
Gram Panchayat vs State Of Punjab & Others on 4 March, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Civil Writ Petition No.2472 of 2009
                                      Date of Decision: March 04, 2009


Gram Panchayat, Chuhri Wala Dhanna, Block Khuian Sarwar,
District Ferozepur
                                                    .....PETITIONER(S)

                                VERSUS


State of Punjab & Others
                                                   .....RESPONDENT(S)
                            .      .     .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. Anureet S. Sidhu, Advocate, for
                 the petitioner.


                            .      .     .

AJAI LAMBA, J (Oral)

Learned counsel for the petitioner

states that the petitioner, Gram Panchayat, has been

entrusted with the grants and therefore, cause of

action does not survive any more.

The petition is dismissed as

infructuous.

(AJAI LAMBA)
March 04, 2009 JUDGE
avin