Delhi High Court
Employees State Insurance … vs M/S. Aggarwal Transport Co. on 13 August, 2009
* HIGH COURT OF DELHI : NEW DELHI
FAO No.406/2002 & CM No.1081/2002
% Judgment reserved on: 29th July, 2009
Judgment delivered on: 13th August, 2009
Employees State Insurance Corporation,
(Through its Regional Director),
DDA Shopping-cum-Office Complex,
Rejendra Place,
New Delhi ....Appellant
Through: Mr. K.P. Mavi, Adv.
Versus
M/s. Aggarwal Transport Co.,
Cabin No.17,
Railway Cement Siding, Meter Gauge,
Shakur Basti,
Delhi-110034.
(Through its Proprietor Shri Amarnath) ..Respondent.
Through: Mr. Pradeep Kumar
Arya, Mr. Narinder
Chaudhary, Mr.
Deepankar Dutt Sharma
and Mr. Yajuvendra,
Advs.
Coram:
HON'BLE MR. JUSTICE V.B. GUPTA
1. Whether the Reporters of local papers may
be allowed to see the judgment?
2. To be referred to Reporter or not?
3. Whether the judgment should be reported
in the Digest?
V.B.Gupta, J.
For Orders, see FAO No.401/2002.
13th August, 2009 V.B.GUPTA, J.
rb