High Court Punjab-Haryana High Court

Kulwinder Kaur vs Central Bank Of India on 6 May, 2009

Punjab-Haryana High Court
Kulwinder Kaur vs Central Bank Of India on 6 May, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                       C.W.P. No.10121 of 2008
                       Decided on: 6-05-2009



Kulwinder Kaur
                                      ....Petitioner

                 VERSUS

Central Bank of India, Mumbai and others.

                                      ....Respondents

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

Present:-Mr. S.K. Tamak, Advocate
for the petitioner.

Mr. O.P. Nagpal, Advocate,
for the respondents.

SATISH KUMAR MITTAL,J(Oral).

Learned counsel for the petitioner states

that since the respondents have already paid the

ex-gratia lumpsum amount in lieu of the appointment

on compassionate grounds to the petitioner,

therefore, this petition has become infructuous.

Dismissed as infructuous.

6th May, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE