2008 INSC 0456 SUPREME COURT OF INDIA Suriti & Company Vs. State of H.P. & Ors. C.A.No.1339 of 2008 (H.K.Sema and Markandey Katju,JJ.) 15.02.2008 ORDER (Arising out of SLP(C) NO. 18650/2006) 1. 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. 2. Leave granted. 3. 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. 4. 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. 5. The appeal is, accordingly, dismissed. We request the High Court to expedite the disposal of Writ Petition. 1 SpotLaw