High Court Punjab-Haryana High Court

Ritu Ahlawat vs State Of Haryana And Others on 9 March, 2009

Punjab-Haryana High Court
Ritu Ahlawat vs State Of Haryana And Others on 9 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                      C.W.P No. 13316 of 2008
                                      Date of decision : March 09, 2009


Ritu Ahlawat,

                                             ...... Petitioner (s)

                         v.

State of Haryana and others,
                                             ...... Respondent(s)

                                ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Mr. Jitender Nara, Advocate
for the petitioner.

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

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

The result of the petitioner has been produced. As per the

same, the last selected candidate has obtained 130 marks, while the

petitioner has secured only 122 marks. In the circumstances, the question of

rejection of her candidature has become academic, in view of the order

dated 16.2.2009.

Consequently, this writ petition is dismissed.

                                         ( AJAY TEWARI               )
March       09, 2009.                         JUDGE
`kk'