High Court Punjab-Haryana High Court

Neelam Gill vs Life Insurance Corporation on 28 August, 2009

Punjab-Haryana High Court
Neelam Gill vs Life Insurance Corporation on 28 August, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                            AT CHANDIGARH

                          C.W.P. No. 17039 of 2008

                          DATE OF DECISION: AUGUST 28, 2009

Neelam Gill

                                                       .....PETITIONER
                                Versus

Life Insurance Corporation
of India, Mumbai and others
                                                      ....RESPONDENTS


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

Present:      Mr.Pankaj Mehta, Advocate,
              for Mr.Shalender Mohan, Advocate,
              for the petitioner.

              Mr.Naveen Batra, Advocate,
              for the respondents.
                     ..

SATISH KUMAR MITTAL, J. (Oral)

Counsel for the petitioner states that since the petitioner has

been given the appointment, therefore, this petition has become infructuous

and the same may be dismissed as such. Ordered accordingly.

August 28, 2009                          (SATISH KUMAR MITTAL)
vkg                                              JUDGE