Punjab-Haryana High Court
Vishal Kumar vs Union Of India And Others on 16 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14473 of 2009
Date of Decision: 16.09.2009
Vishal Kumar
Petitioner
Versus
Union of India and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Deepak Dahiya, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
Relief sought in this writ petition is in the nature of permanent
injunction. The petitioner may, if so advised, file a Civil Suit.
Disposed of.
16.09.2009 (Jasbir Singh) gk Judge