High Court Punjab-Haryana High Court

Mange Ram vs State Of Haryana & Others on 22 December, 2008

Punjab-Haryana High Court
Mange Ram vs State Of Haryana & Others on 22 December, 2008
     IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                           CWP No.8552 of 2000 (O&M)
                           Date of decision: December 22, 2008

Mange Ram                                         ... Petitioner

                          Versus

State of Haryana & others                         ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. R.K. Arora, Advocate
          for the petitioner.
          Mr. Deepak Jindal, AAG, Haryana.
          Mr. S.S. Godara, Advocate.
          for the respondent.

                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

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

AJAY TEWARI, J.(Oral)

This writ petition has been filed for quashing the

appointment of the private respondents as Assistant Secretary in

the Haryana State Agricultural Marketing Board.

A similar challenge to these appointments were made

in CWP No.11589 of 2000 entitled as Prem Singh & others vs.

State of Haryana & others which was dismissed on 6.11.2008.

Consequently, this writ petition is dismissed on the

same terms.

December 22, 2008                         (AJAY TEWARI)
sonia                                         JUDGE