High Court Punjab-Haryana High Court

Ram Rati Devi vs State Of Haryana And Others on 11 August, 2011

Punjab-Haryana High Court
Ram Rati Devi vs State Of Haryana And Others on 11 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                    CIVIL WRIT PETITION NO.2865 OF 2010
                    DATE OF DECISION: AUGUST 11, 2011


Ram Rati Devi

                                                             .....Petitioner

                           VERSUS

State of Haryana and others

                                                              ....Respondents



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?




PRESENT:            Mr. H. N. Khanduja, Advocate,
                    for the petitioner.

                    Mr. Harish Rathee, Sr.DAG, Haryana,
                    for the State.

                           ********

RANJIT SINGH, J.

Mr.Rathee points out that family pension, which was

earlier withdrawn, has now been sanctioned to the petitioner as this

issue has fairly been settled by this Court now.

The writ petition is accordingly rendered infructuous and

is disposed of as such. The respondents shall send a copy of the

order restoring the family pension to the petitioner.

August 11, 2011                                        (RANJIT SINGH )
khurmi                                                     JUDGE