IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
CWP No. 12050 of 2007
Date of decision: 02.09.2008
Harish Sharma and others ........Petitioners
Versus
State of Haryana and others .......Respondents
Coram: Hon'ble Mr. Justice J.S.Khehar
Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Gorav Kathuria, Advocate
for the petitioners
Mr. Surinder Kumar Bishnoi,DAG, Haryana
for respondents No. 1 to 5
-.-
J.S.Khehar, J. (Oral)
Learned counsel for respondents No. 1 to 5 states, that
proceedings have been initiated against all those, who have been found in
unauthorized occupation of land as per the inquiry report, including the
persons depicted in Annexure R1/T.
In view of the above, we are satisfied that the instant writ
petition has been rendered infructuous. The same is, accordingly, disposed
of as having been rendered infructuous.
[J.S.Khehar]
Judge
[Nirmaljit Kaur]
Judge
September 2, 2008
mohan