High Court Punjab-Haryana High Court

M/S Dalia Ram Mangal Dass vs State Of Haryana on 3 February, 2009

Punjab-Haryana High Court
M/S Dalia Ram Mangal Dass vs State Of Haryana on 3 February, 2009
       In the High Court of Punjab and Haryana, Chandigarh

                        G.S.T.R. No. 27 of 2005

                   Date of Decision: February 3, 2009

M/s Dalia Ram Mangal Dass, Tohana

                                                         ...Applicant

                                Versus

State of Haryana

                                                        ...Respondent

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE H.S. BHALLA

Present:    None for the applicant.

            Mr. Sanjeev Kaushik, Addl. AG, Haryana
            for the respondent.

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?


M.M. KUMAR, J.

For orders see G.S.T.R. Nos. 18 & 19 of 2005.

(M.M. KUMAR)
JUDGE

(H.S. BHALLA)
February 3, 2009 JUDGE
Pkapoor