Punjab-Haryana High Court
Navdeep Singh Dhaliwal And Others vs State Of Punjab And Others on 28 August, 2009
In the High Court of Punjab and Haryana at Chandigarh
C.W.P. No. 12773 of 2008
Date of Decision: August 28, 2009
Navdeep Singh Dhaliwal and others. .... Petitioners
Versus
State of Punjab and others. ... Respondents
Coram: Hon'ble Mr. Justice J.S. Khehar,
Hon'ble Mr. Justice S.D. Anand.
Present : Ms. Tanisha Peshawaria, Advocate,
for the petitioners.
Ms. Rita Kohli, Addl. Advocate General, Punjab,
for respondent No.1.
Mr. Pardeep Bajaj, Advocate,
for Mr. Rupinder Kholsa, Advocate,
for respondents No. 2 and 3.
J.S. Khehar, J. (Oral)
Learned counsel for respondent No.1, in view of the factual
position noticed in the written statement, states that the State Government
has taken a conscious decision not to acquire the land in furtherance of the
impugned notification dated 19.05.2008 (published in the Tribune dated
28.05.2008). Learned counsel for the respondents accordingly states, that
the instant writ petition has been rendered infructuous.
In view of the statement made by the learned counsel for
respondent No.1, the instant writ petition is disposed of as having been
rendered infructuous.
( J.S. Khehar )
Judge
August 28, 2009 ( S.D. Anand )
vkd Judge