IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
CWP No. 238 of 2005
Date of decision: August 17, 2009
Prem 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. M L Sharma, Advocate
for the petitioners
Ms Palika Monga, DAG, Haryana
for the State- respondent No. 1
Mr. Arun Walia, Advocate
for respondents No. 2 and 4
-.-
J S Khehar, J. (Oral)
Short affidavit of the Land Acquisition Collector filed in Court today,
is taken on record.
Based on the affidavit of the Land Acquisition Collector, learned
counsel for respondent No. 1 states, that the instant writ petition has been rendered
infructuous on account of the fact, that the land of the petitioners, which had
earlier been acquired, has since been released from the acquisition.
In view of the statement made by learned counsel for respondent No.
1, learned counsel for the petitioners acknowledges, that the instant writ petition
has been rendered infructuous.
Disposed of as having been rendered infructuous.
(J S Khehar)
Judge
(Nirmaljit Kaur)
Judge
August 17, 2009
mohan