High Court Punjab-Haryana High Court

Satbir Kaur vs Gurcharan Singh on 14 October, 2011

Punjab-Haryana High Court
Satbir Kaur vs Gurcharan Singh on 14 October, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                         CRM-M No.29389 OF 2011 (O&M)
                         DATE OF DECISION: OCTOBER 14, 2011

Satbir Kaur
                                                         ...Petitioner

                               Versus

Gurcharan Singh
                                                         ...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.Rajesh Sood, Advocate,
         for the petitioner.

                         *****

RANJIT SINGH, J.

Counsel concedes that the impugned order is
revisable one. May invoke the revisional jurisdiction.

Present petition is accordingly dismissed with
liberty to file a revision.


October 14, 2011                                  ( RANJIT SINGH )
ramesh                                                 JUDGE