High Court Punjab-Haryana High Court

Sucha Singh & Ors vs Additional Director … on 21 April, 2011

Punjab-Haryana High Court
Sucha Singh & Ors vs Additional Director … on 21 April, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.



                        Civil Writ Petition No.14237 of 1996 (O&M)

                              DATE OF DECISION : APRIL 21, 2011



SUCHA SINGH & ORS.

                                              ....... PETITIONER(S)

                             VERSUS

ADDITIONAL DIRECTOR CONSOLIDATION, PUNJAB & ANR.

                                              .... RESPONDENT(S)



CORAM :    HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. BS Sudan, Advocate, for the petitioner(s).
         Mr. GS Attariwala, Addl.AG, Punjab.


AJAI LAMBA, J. (Oral)

CM 5485 of 2011

The application has been filed praying for withdrawal

of the writ petition.

Learned counsel for the petitioners contends that the

disputes between the parties have been settled and, therefore,

the petition be dismissed as withdrawn.

The application is allowed.

CWP 14237 of 1996

The petition is dismissed as withdrawn on the

statement of learned counsel for the petitioners.

April 21, 2011                                      ( AJAI LAMBA )
Kang                                                        JUDGE


1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?