High Court Punjab-Haryana High Court

Ranjna Devi vs Harcharanjit Kaur Brar on 23 July, 2009

Punjab-Haryana High Court
Ranjna Devi vs Harcharanjit Kaur Brar on 23 July, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         COCP No.685 of 2009
                                         Date of Decision:23.07.2009

Ranjna Devi

                                                   ....petitioner

                    Versus

Harcharanjit Kaur Brar, DPI, Punjab Chandigarh & ors.

                                                   .....respondents

CORAM:         HON'BLE MR.JUSTICE RAKESH KUMAR GARG

Present:       Ms.Rajwinder Kaur, Advocate
               for the petitioner

               Mr.M.C.Berry, Additional Advocate General, Punjab
               for the respondents

                    ****

RAKESH KUMAR GARG J.

Learned counsel for the petitioner states that the order

dated 05.12.1997 passed in CWP No.17445 of 1997 has been complied

with and thus the petitioner does not wish to press this petition.

Dismissed as not pressed.

Rule discharged.

(RAKESH KUMAR GARG)
JUDGE
23.07.2009
neenu