High Court Punjab-Haryana High Court

Smt. Pinki vs State Of Haryana And Others on 27 September, 2011

Punjab-Haryana High Court
Smt. Pinki vs State Of Haryana And Others on 27 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                        Civil Writ Petition No. 20026 of 2010


Smt. Pinki                                      .....Petitioner

                        VERSUS

State of Haryana and others                     ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

PRESENT:          Mr. Naveen Sharma, Advocate
                  for the petitioner.

                  Mr. Sunil Nehra, Sr.DAG, Haryana,
                  for the State.

                              ****

RANJIT SINGH, J.

Counsel for the petitioner submits that the necessary

relief claimed in the writ petition has been allowed.

The writ petition is, therefore, rendered infructuous and is

disposed of as such.



September 27, 2011                              ( RANJIT SINGH )
rts                                                  JUDGE