Suriti & Company vs State Of H.P. & Ors on 15 February, 2008

0
14
Supreme Court of India
Suriti & Company vs State Of H.P. & Ors on 15 February, 2008
Bench: H.K. Sema, Markandey Katju
           CASE NO.:
Appeal (civil)  1339 of 2008

PETITIONER:
Suriti & Company

RESPONDENT:
State of H.P. & Ors.

DATE OF JUDGMENT: 15/02/2008

BENCH:
H.K. SEMA & MARKANDEY KATJU

JUDGMENT:

JUDGMENT
O R D E R
(Arising out of SLP(C) NO. 18650/2006)

Office report indicates that notice upon respondent No. 4 has been served, but he has
refused to accept notice. Notice shall be deemed to have been served upon respondent
No. 4.

Leave granted.

This appeal has been filed against interim orders dated 20th March, 2006 and 3rd
April, 2006 passed by the High Court of Himachal Pradesh in W.P. NO. 206 of 2006.

During the pendency of this appeal, interim orders passed by the High Court have
already been complied with. In that view of the matter, nothing survives in this appeal.

The appeal is, accordingly, dismissed. We request the High Court to expedite the
disposal of Writ Petition.

LEAVE A REPLY

Please enter your comment!
Please enter your name here