Punjab-Haryana High Court
Smt. Pinki vs State Of Haryana And Others on 27 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Civil Writ Petition No. 20026 of 2010
Smt. Pinki .....Petitioner
VERSUS
State of Haryana and others ....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
PRESENT: Mr. Naveen Sharma, Advocate
for the petitioner.
Mr. Sunil Nehra, Sr.DAG, Haryana,
for the State.
****
RANJIT SINGH, J.
Counsel for the petitioner submits that the necessary
relief claimed in the writ petition has been allowed.
The writ petition is, therefore, rendered infructuous and is
disposed of as such.
September 27, 2011 ( RANJIT SINGH ) rts JUDGE