High Court Punjab-Haryana High Court

Ved Parkash vs Haryana State Agricultural … on 22 October, 2009

Punjab-Haryana High Court
Ved Parkash vs Haryana State Agricultural … on 22 October, 2009
Civil Writ Petition No. 16331 of 2003 (O&M)                           1




      In the High Court of Punjab and Haryana, at Chandigarh.



              Civil Writ Petition No. 16331 of 2003 (O&M)

                    Date of Decision: 22.10.2009



Ved Parkash
                                                              ...Petitioner
                                 Versus
Haryana State Agricultural Marketing Board and Others
                                                            ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: None for the petitioner.

          Mr. Suvir Sehgal, Advocate
          for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

Civil Misc. No. 17181 of 2009

Present application has been filed by the respondents that

present writ petition has been rendered infructuous as the balance

amount has been paid by the petitioner.

Mr. Suvir Sehgal further submitted that copy of this application

was supplied to the office of Mr. K.L. Dhingra, Advocate.

It is seems that the petitioner do not intend to contest the

present application. Hence, the present application is accepted.

Civil Writ Petition No. 16331 of 2003

In view of the acceptance of Civil Misc. No. 17181 of 2009, the
Civil Writ Petition No. 16331 of 2003 (O&M) 2

present writ petition is dismissed as having been rendered infructuous

with liberty to the petitioner to make a prayer for recall of the order in

case averments made in Civil Misc. No. 17181 of 2009 are not

acceptable.

(Kanwaljit Singh Ahluwalia)
Judge
October 22, 2009
“DK”