PUNJAB AND HARYANA HIGH COURT, CHANDIGARH.
***
CWP No. 14585 of 2009
Date of decision: 06.11.2009.
***
Joginder Singh and others Versus State of Punjab and others.
***
CORAM: Hon’ble Mr. Justice T.S.Thakur, Chief Justice and
Hon’ble Mr. Justice Mahesh Grover.
***
Present: Shri R.S.Bajaj, Advocate, for the petitioner.
Shri Rupinder Khosla, Addl: A.G. Punjab.
***
T.S.Thakur, CJ (Oral)
Mr. Khosla has today filed an affidavit in reply to the writ petition inter alia
pointing out that the unauthorized construction being raised by respondent No.5 has
since been demolished. He also enclosed with the affidavit reports marked Annexure
R-1 and R2 stating that the unauthorized construction has been demolished.
Learned counsel for the petitioner submits that in the light of averments
made in the reply affidavit and the fact that demolition has already been carried out,
this petition has become infructuous and be dismissed as such.
We order accordingly.
(T.S.Thakur)
Chief Justice
(Mahesh Grover)
November 06, 2009 Judge
Malik