High Court Punjab-Haryana High Court

Shrimati Tara Devi vs State Of Punjab & Ors on 15 October, 2009

Punjab-Haryana High Court
Shrimati Tara Devi vs State Of Punjab & Ors on 15 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.




                                       Civil Writ Petition No. 8313 of 2000

                              DATE OF DECISION : OCTOBER 12, 2009




SHRIMATI TARA DEVI

                                                     ....... PETITIONER(S)

                                    VERSUS

STATE OF PUNJAB & ORS.

                                                     .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: None for the petitioner(s).
         Mr. YK Sharma, DAG, Punjab.


AJAI LAMBA, J. (Oral)

Learned counsel for the respondent-State states that it has been
averred in para-9 of the written statement that the amount due towards the
petitioner has already been paid and, therefore, the matter has been
rendered infructuous.

Disposed of as infructuous on the statement of the learned
counsel for the respondent-State.

October 12, 2009                                         ( AJAI LAMBA )
Kang                                                            JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?