IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11146 of 2011
Date of decision:19.07.2011
Ravinder Kaur and another ...Petitioners
versus
State of Haryana and others ....Respondents
CORAM: HON'BLE MR. JUSTICE K. KANNAN
----
Present: Mr. Vivek Suri, Advocate, for the petitioners.
Ms. Kirti Singh, DAG, Haryana.
----
K.Kannan, J. (Oral)
1. Counsel for the respondents states that the prayer in the writ
petition for registering three sale deeds is made and the same have been
registered on 18.07.2011. No further direction is necessary. The
statement of the Government counsel is recorded and the petition is
disposed of.
2. Counsel for the petitioners states that there shall also be a
direction for sanctioning mutation pursuant to the same. If such a prayer
is made before the competent authority, the same shall be considered and
appropriate action shall be taken in accordance with law.
(K. KANNAN)
JUDGE
19.07.2011
sanjeev