Punjab-Haryana High Court
In The High Court For The States Of … vs Rajender Singh on 18 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
Civil Revision No.5074 of 2008
Date of decision: August 18, 2009.
gram Panchayat Ajrana Kalan
...Petitioner(s)
v.
Rajender Singh
...Respondent(s)
CORAM:HON'BLE MR. JUSTICE M.M.S. Bedi
1. Whether Reporters of local papers may be allowed to see the judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
Present: None for the petitioner.
Shri Rajesh Moudgil, Advocate, for the respondent.
ORDER
M.M.S. Bedi, J. – (Oral):
Case called twice.
None appears for the petitioner.
Dismissed in default.
August 18, 2009. [ M.M.S. Bedi ]
kadyan Judge