Punjab-Haryana High Court
Punjab State Agriculture … vs State Of Punjab And Others on 20 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No. 1368 of 2009 (O&M)
Date of Decision: 20.3.2009
Punjab State Agriculture Marketing Board
...Appellant
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Sameer Sachdeva, Advocate
for the appellant.
RAJESH BINDAL J
****
Learned counsel for the applicant-appellant submits that in view of
judgment of this Court dated 17.2.2009 passed in RFA No. 317 of 2004 Smt.
Shanti Devi Vs. The Collector and others, the present appeal has become
infructuous.
Ordered accordingly.
(RAJESH BINDAL)
20.3.2009 JUDGE
Reema