Punjab-Haryana High Court
Smt.Promila Mangla vs State Of Haryana And Others on 31 July, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
CWP No.16591 of 2006
Date of Decision: July 31,2008
Smt.Promila Mangla ...........Petitioner
Versus
State of Haryana and others ..........Respondents
Coram: Hon'ble Mr.Justice M.M.Kumar
Hon'ble Mrs. Justice Sabina
Present: Mr.Arun Jain,Advocate with
Mr.Amit Jain, Advocate
Mr.Shailender Jain, Advocate for the petitioner(s).
Mr.Ashish Kapoor, Additional Advocate General, Haryana.
Mr.R.S.Longia, Advocate for
Mr.Arun Walia, Advocate for HUDA
* * *
M.M.Kumar, J.
This order shall dispose of Civil Writ Petition
Nos.16591 and 18832 of 2006 and 3449, 3450, 3451, 3452, 3453, 3454,
3455, 3614 and 3629 of 2007.
Learned counsel for the State, on instructions from
Rajinder Singh, Patwari in the Office of Land Acquisition Collector, Urban
Estate, Gurgaon, has stated that the claim made by the petitioner(s) stands
fully satisfied and the entire land has been released from acquisition as
claimed in the petition.
Writ petition stands disposed of as having become
infructuous.
( M.M.Kumar )
Judge
( Sabina )
Judge
July 31, 2008
arya