Punjab-Haryana High Court
Avtar Singh vs Daljit Kaur on 10 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CR No.4132 of 2009
Decided on :10.11.2009
Avtar Singh ... Petitioner
versus
Daljit Kaur ...Respondent
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. L.S.Sidhu, Advocate
for the petitioner.
****
1.Whether Reporters of local newspapers 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?
AJAY TEWARI, J. (ORAL)
Learned counsel for the petitioner states that this
revision petition has been rendered infructuous since the main
case has been decided.
Dismissed as infructuous.
November 10, 2009 (AJAY TEWARI) sonia JUDGE