Punjab-Haryana High Court
Smt. Phoolwati vs State Of Haryana And Another on 18 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 21244 of 2008
DATE OF DECISION : 18.12.2008
Smt. Phoolwati
.... PETITIONER
Versus
State of Haryana and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Manoj Kaushik, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The only prayer made in this petition is that before concluding
the regular enquiry pending against the petitioner under Section 51 (3) of
the Haryana Panchayati Raj Act, 1994, she should be heard.
After arguing for some time, counsel for the petitioner states
that he does not want to press this petition.
Dismissed as not pressed.
( SATISH KUMAR MITTAL )
JUDGE
December 18, 2008 ( JASWANT SINGH )
ndj JUDGE