IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
LETTERS PATENT APPEAL NO. 151 OF 2008
DATE OF DECISION: December 01, 2008.
Parties Name
Haryana Urban Development Authority
...APPELLANT.
VERSUS
Narender Kumar and another
...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE
HON’BLE MR. JUSTICE JASBIR SINGH
Present: Mr. Gaurav Mohunta,
Advocate, for the appellant.
Mr. Prashant Vashisht, Advocate,
for respondent No. 1.
T.S.THAKUR, CHIEF JUSTICE. (oral)
Order.
Learned counsel for the appellant states that since the writ
petition, out of which this appeal arose, itself stands disposed of by the
learned Single Judge, this appeal has become infructuous and may be
dismissed accordingly. The appeal is accordingly dismissed as infructuous.
( T.S.THAKUR)
CHIEF JUSTICE
(JASBIR SINGH)
December 01, 2008. JUDGE
DKC