Punjab-Haryana High Court
The Improvement Trust vs The Land Acquisition Tribunal And … on 30 August, 2013
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P. No.2633 of 2013
Date of decision: August 30, 2013
The Improvement Trust, Faridkot
... Petitioner(s).
Vs.
The Land Acquisition Tribunal and another
... Respondents
CORAM: HON’BLE MR. JUSTICE SURYA KANT
HON’BLE MR. JUSTICE SURINDER GUPTA
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. B.S. Sidhu, Advocate for the petitioner.
None for the respondents.
Surinder Gupta, J
For order see C.W.P. No. 9250 of 2012 (Ritu vs. State of Punjab
and others).
(Surya Kant) (Surinder Gupta)
Judge Judge
August 30, 2013
deepak
Deepak Kumar
2013.09.23 18:09
I attest to the accuracy and integrity
of this document which has been
signed by the Hon’ble Bench
High Court, Chandigarh