Punjab-Haryana High Court
Meenakshi Swami vs State Of Haryana & Ors on 2 December, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
CWP No.3411 of 2009 (O&M)
Date of decision: December 2, 2009.
Meenakshi Swami
...Petitioner(s)
v.
State of Haryana & Ors.
...Respondent(s)
CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Shri Nandan Jindal, Advocate, for the petitioner.
Shri Kamal Sehgal, Additional Advocate General, Haryana
for the respondent.
Rakesh Kumar Garg, J. (Oral):
Counsel for the parties are ad idem that the present writ petition
is covered by a decision of this Court dated 17.2.2009 passed in CWP
No.6972 of 2008 (Rajinder Sharma v. State of Haryana & Ors.), which has
been further upheld in LPA No.725 of 2009, decided on 9.11.2009.
Accordingly, the present writ petition is disposed of in the same
terms.
December 2, 2009. [ Rakesh Kumar Garg ]
kadyan Judge