Punjab-Haryana High Court
Dr. Kewal Singh And Another vs Panjab University & Others on 31 October, 2008
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.7689 of 2007
Date of decision: 31.10.2008
Dr. Kewal Singh and another ...Petitioner
Versus
Panjab University & others ...Respondents
CORAM: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Puneet Bali, Advocate, for the petitioners.
Mr. Anupam Gupta, Advocate, for Panjab University.
Ms. Charu Tuli, Senior DAG, Punjab for State of Punjab.
Mr. Gurpreet Singh and
Mr. Rajiv Sharma, Advocates, for Union of India.
Mr. N.R. Dahiya, Advocate, for UGC.
Rajan Gupta, J.
For the detailed reasons mentioned in our judgment of even
date in CWP No.8025 of 2007 titled “Dr. A.C. Julka & others Vs. Panjab
University and others, this writ petition stands dismissed.
(RAJAN GUPTA)
JUDGE
(ASHUTOSH MOHUNTA)
JUDGE
October 31, 2008
‘rajpal’