Punjab-Haryana High Court
Jawahar Singh vs State Of Haryana & Others on 1 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.16151 of 2011
Date of Decision: September 01, 2011
Jawahar Singh
...Petitioner
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers 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?
Present: Mr.H.S.Sullar, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Against the show cause notice, the petitioner had filed a
civil suit, which was dismissed. The appeal of the petitioner was also
dismissed, against which he has filed a Regular Second Appeal,
which is pending before this Court. Under these circumstances, the
petitioner cannot invoke writ jurisdiction of the court for the same
cause.
The writ petition is accordingly dismissed.
September 01, 2011 ( RANJIT SINGH ) ramesh JUDGE