High Court Punjab-Haryana High Court

Jagjit Kaur vs Shiromani Gurudwara Parbandhak on 6 October, 2009

Punjab-Haryana High Court
Jagjit Kaur vs Shiromani Gurudwara Parbandhak on 6 October, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                            AT CHANDIGARH

                          C.W.P. No.18966 of 2008 (O&M)

                          DATE OF DECISION: OCTOBER 06, 2009

Jagjit Kaur

                                                         .....PETITIONER
                                 Versus

Shiromani Gurudwara Parbandhak
Committee, Amritsar and another
                                                       ....RESPONDENTS


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

Present:      Mr.Mukesh Kumar Bhatnagar, Advocate,
              for Mr.V.K. Sharma, Advocate,
              for the petitioner.

              Mr.Harnaik Singh, Advocate,
              for Mr.P.S.Thiara, Advocate,
              for the respondents.
                     ..

SATISH KUMAR MITTAL, J. (Oral)

Counsel for the petitioner states that since the necessary relief

has been granted to the petitioner, therefore, the petitioner does not want to

press this petition.

Dismissed as not pressed.




October 06, 2009                          (SATISH KUMAR MITTAL)
vkg                                               JUDGE