IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.R. No. 3499 of 2008
Date of decision:- 16.02.2009.
M/s Surya Stone Crusher Gram Udyog Mandal ...Petitioner
Versus
State of Haryana and others ...Respondents
CORAM: HON’BLE MR. JUSTICE JASWANT SINGH
Present:- Mr. Sudhir Mittal, Advocate
for the petitioner.
Ms. Kirti Singh, AAG Haryana
for respondents No.1 and 2.
Mr. Vishal Goyal, Advocate for
Mr. Amit Jain, Advocate
for respondents No.3 to 6.
JASWANT SINGH J.(Oral)
Learned counsel for the petitioner submits that during the
pendency of the revision petition, the suit filed by the petitioner-plaintiff has
been withdrawn on account of compromise arrived at between the parties
and therefore, the present revision petition has been rendered infructuous.
Learned opposite counsel have not refuted this position.
Dismissed as infructuous.
February 16, 2009 (JASWANT SINGH) vj JUDGE