High Court Punjab-Haryana High Court

Gurvinder Kaur vs State Of Punjab And Others on 8 January, 2009

Punjab-Haryana High Court
Gurvinder Kaur vs State Of Punjab And Others on 8 January, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH

                      C.W.P. No. 657 of 2007

               DATE OF DECISION: January 8, 2009

Gurvinder Kaur

                                                        ...Petitioner

                               Versus

State of Punjab and others

                                                     ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JORA SINGH

Present:    Mr. V.K. Sharma, Advocate,
            for the petitioner.

            Mr. B.S. Dhillon, Asstt. Advocate General, Punjab,
            for respondent Nos. 1 and 2.

            Mr. R.K. Sharma, Advocate,
            for respondent No. 3.

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?


M.M. KUMAR, J.

For orders see Civil Writ Petition No. 19587 of 2006.

(M.M. KUMAR)
JUDGE

(JORA SINGH)
January 8, 2009 JUDGE
Pkapoor