High Court Punjab-Haryana High Court

Baldev Singh vs Financial Commissioner on 6 July, 2011

Punjab-Haryana High Court
Baldev Singh vs Financial Commissioner on 6 July, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                           C.W.P. No. 3682 of 2011

                               Date of Decision: July 06, 2011

Baldev Singh

                                              .         ....Petitioner

                               Versus

Financial Commissioner, Revenue, Punjab and others.

                                                     ... Respondents

CORAM: HON'BLE MR. JUSTICE ALOK SINGH

     1.    Whether reporters of local news papers may be
           allowed to see judgment?

     2.    To be referred to reporters or not?

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

Present:   Mr. Vikas Mehsempuri, Advocate,
           for the petitioner.

           Mr.S.S. Tiwana, Advocate,
           for respondent No.4.


Alok Singh, J. (Oral)

Learned counsel for the petitioner seeks

permission to withdraw this petition with liberty to move

fresh application seeking appointment on the post of

Lambardar. The only apprehension shown by the learned

counsel for the petitioner is that his candidature may not be

considered along with the other candidates who may apply

pursuant to the fresh munadi.

CWP No.3682 of 2011 2

Present petition is dismissed as withdrawn with

liberty to the petitioner to move fresh application seeking

appointment on the post of Lambardar pursuant to the fresh

munadi. In the event of moving fresh application, the

candidature of the petitioner shall also be considered along

with the other candidates.

July 06, 2011                           ( Alok Singh )
vkd                                            Judge