Punjab-Haryana High Court
Shrimati Tara Devi vs State Of Punjab & Ors on 15 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 8313 of 2000
DATE OF DECISION : OCTOBER 12, 2009
SHRIMATI TARA DEVI
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: None for the petitioner(s).
Mr. YK Sharma, DAG, Punjab.
AJAI LAMBA, J. (Oral)
Learned counsel for the respondent-State states that it has been
averred in para-9 of the written statement that the amount due towards the
petitioner has already been paid and, therefore, the matter has been
rendered infructuous.
Disposed of as infructuous on the statement of the learned
counsel for the respondent-State.
October 12, 2009 ( AJAI LAMBA ) Kang JUDGE
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?