High Court Punjab-Haryana High Court

Seema Pasrija vs State Of Haryana And Others on 17 August, 2009

Punjab-Haryana High Court
Seema Pasrija vs State Of Haryana And Others on 17 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                         C.W.P. No.8232 of 2008

                         DATE OF DECISION: AUGUST 17, 2009

Seema Pasrija

                                                       .....PETITIONER
                               Versus

State of Haryana and others
                                                      ....RESPONDENTS


CORAM:     HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
                        ---

Present:    Mr.Parveen Gupta, Advocate,
            for the petitioner.

            Ms. Kirti Singh, A.A.G.,Haryana,
            for respondents No.1 and 2.

            Mr.B.L.Gupta, Advocate,
            for respondent No.3.

            None for other respondents.
                 ..

SATISH KUMAR MITTAL, J. (Oral)

Counsel for the petitioner states that during the pendency of

this petition, the petitioner has expired, therefore, this petition has become

infructuous and the same may be dismissed as such. Ordered accordingly.

August 17, 2009                         (SATISH KUMAR MITTAL)
vkg                                             JUDGE