PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH.
***
CWP No. 11583 of 2009
Date of Decision: August 28, 2009.
***
Haryana State Pollution Control Board Vs. Appellate Authority.
***
CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CJ AND
HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
***
Present: Shri J.P.Singh, Advocate, for the petitioner.
Shri Madhu Dayal,Addl: A.G.Punjab.
***
T.S.Thakur, CJ (Oral)
Learned counsel for the petitioner has placed on record a copy
of order dated August 07, 2009 passed by the Appellate Authority whereby
the order dated July 21, 2009 impugned in the present writ petition has
been superseded and the appeal filed by the respondent dismissed as
withdrawn with certain additional directions. Learned counsel for the
petitioner submits that the additional directions given by the Appellate
Authority go beyond the scope of the proceedings before the Appellate
authority especially when the appeal itself was dismissed as withdrawn. He
seeks leave to withdraw the writ petition reserving liberty for the petitioner
to challenge the order aforementioned in a separate proceedings.
The Writ petition is accordingly dismissed as withdrawn with
the liberty prayed for.
(T.S.Thakur)
Chief Justice
August 28, 2009 (Kanwaljit Singh Ahluwalia)
Malik Judge