High Court Punjab-Haryana High Court

Shivani Goyal vs The State Of Punjab & Ors on 4 November, 2009

Punjab-Haryana High Court
Shivani Goyal vs The State Of Punjab & Ors on 4 November, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.




                                     Civil Writ Petition No. 13690 of 2009

                            DATE OF DECISION : NOVEMBER 4, 2009




SHIVANI GOYAL

                                                     ....... PETITIONER(S)

                                 VERSUS

THE STATE OF PUNJAB & ORS.

                                                     .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA




PRESENT: Mr. Naveen Batra, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.
         Mr. Rajinder Sharma, Advocate, for respondents No.3 & 4.


AJAI LAMBA, J. (Oral)

Learned counsel for respondents No.3 and 4 states that the
salary has been paid.

Learned counsel for the petitioner does not dispute the fact and
contends that the cause of action does not survive any more.

Disposed of as infructuous.

November 4, 2009                                         ( AJAI LAMBA )
Kang                                                            JUDGE


1. To be referred to the Reporters or not?

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