High Court Punjab-Haryana High Court

Kiranjit Kaur vs State Of Punjab & Others on 16 December, 2009

Punjab-Haryana High Court
Kiranjit Kaur vs State Of Punjab & Others on 16 December, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.19439 of 2009
                                   Date of Decision: December 16, 2009


Kiranjit Kaur
                                                   .....PETITIONER(S)

                               VERSUS



State of Punjab & Others
                                                  .....RESPONDENT(S)
                           .       .    .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Liaqat Ali, Advocate, for the
                petitioner.


                           .       .    .


AJAI LAMBA, J (Oral)

                The    petition             has   been   filed     in

challenge to Annexure P-7 dated 20.11.2009 which

is merely a notice sent to the petitioner giving

her an opportunity of personal hearing on the

issue whether the petitioner is high enough in

merit to be selected.

Learned counsel wants to withdraw

the petition, it being premature.

Dismissed as withdrawn.

(AJAI LAMBA)
December 16, 2009 JUDGE
avin