High Court Punjab-Haryana High Court

Nagrik Sabha (Regd.) And Others vs The Ambala Saddar Municipal … on 25 August, 2009

Punjab-Haryana High Court
Nagrik Sabha (Regd.) And Others vs The Ambala Saddar Municipal … on 25 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                               CWP No.9887 of 1988 (O&M)
                                                 Date of decision : 25.8.2009
Nagrik Sabha (Regd.) and others
                                                                ... Petitioners
                               Versus
The Ambala Saddar Municipal Committee and others
                                                               ...Respondents

CORAM : HON'BLE MR.JUSTICE PERMOD KOHLI

Present:     Mr.Deepak Thapar, Advocate for the petitioners.

             Mr.Sanjay S.Chauhan, Advocate for respondents No.1 to 3.

Permod Kohli, J. (Oral)

Learned counsel for the petitioners submits that in view of the

written statement filed on behalf of respondents No.1 to 3, cause does not

survive. This petition has been rendered infructuous.

Dismissed as having become infructuous.

[ Permod Kohli ]
Judge
25.08.2009

sd