Punjab-Haryana High Court
Sunil Kumar vs State Of Haryana And Others on 21 October, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.5207 of 2007
Date of decision : October 21, 2008
*****
Sunil Kumar
............Petitioner
Versus
State of Haryana and others
...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. S.P Khatri, Advocate for the petitioner.
Mr. Ajay Nara, Advocate for respondent-HUDA.
*****
1. Whether Reporters of Local Newspapers may be allowed to
see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgement should be reported in the digest?
M.M KUMAR, J.
Additional affidavit of Narender Singh Yadav, HCS, Estate
Officer, HUDA, Faridabad has been filed in the Court today. The
same is taken on record.
Learned counsel for the petitioner states that the writ
petition has been rendered infructuous as the necessary relief has
been granted.
Accordingly, the writ petition is disposed of as having
been rendered infructuous.
( M.M KUMAR )
JUDGE
October 21, 2008 ( JORA SINGH )
ritu JUDGE