Punjab-Haryana High Court
Dr.Natasha Attri vs State Of Punjab And Others on 7 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
C.W.P. No.9433 of 2008
Date of Decision:07.07.2008.
Dr.Natasha Attri
...Petitioner.
Versus
State of Punjab and others
...Respondents.
CORAM: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr.D.S.Pheruman, Advocate,
for the petitioner.
Mr.Yatinder Sharma, Deputy Advocate General, Punjab,
for respondents No.1 and 2.
Mr.T.S.Dhindsa, Advocate,
for respondent No.3.
****
ASHUTOSH MOHUNTA, J. (ORAL)
Counsel for the petitioner submits that the petitioner has
already been granted admission in MDS Course at Amritsar and, therefore,
this writ petition has been rendered infructuous.
In view of the statement made by counsel for the petitioner, the
writ petition is dismissed as having been rendered infructuous.
(ASHUTOSH MOHUNTA)
JUDGE
July 07, 2008 (KANWALJIT SINGH AHLUWALIA)
seema JUDGE