Punjab-Haryana High Court
Vandana Aggarwal & Another vs State Of Punjab on 28 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO. 7267 of 2008 (O&M)
DATE OF DECISION: 28.1.2009
Vandana Aggarwal & Another ...Petitioners
VERSUS
State of Punjab ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.Ashwani Arora, Advocate for petitioners
Ms.Charu Tuli,Sr. DAG, Punjab
Mr.R.S.Cheema, Advocate for respondent no.3
Mr.Ranbir Singh Sekhon, Advocate for respondents no.6 to 8
Permod Kohli, J. (Oral)
Learned counsel for the petitioners submits that the petitioners stand
appointed and the writ petition is rendered infructuous.
Disposed of as such.
(PERMOD KOHLI)
JUDGE
28.1.2009
MFK