Punjab-Haryana High Court
Sushil Kumar vs State Of Haryana & Others on 26 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.18141 of 2011
Date of Decision: September 26, 2011
Sushil Kumar
...Petitioner
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
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.Vijay Pal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Against the order of dismissal, the petitioner has filed an
appeal, which is pending for the last two years.
Without going into the merits of the controversy, the
present writ petition is disposed of with a direction to the respondents
to decide the appeal of the petitioner within a period of two months
from the date of receipt of copy of this order.
September 26, 2011 ( RANJIT SINGH ) ramesh JUDGE