IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH.
Civil Writ Petition No.7408 of 2008
Decided on : 17.12.2008
Surender & others.
....Petitioners
Versus
State of Haryana and others.
....Respondents.
****
CORAM:HON’BLE MR.JUSTICE M.M.KUMAR.
HON’BLE MR.JUSTICE JORA SINGH.
****
Present: Mr.Harminder Singh, Advocate,
for the petitioners.
Mr.Ashish Kapoor, Addl. A.G., Haryana,
for respondents No.1 & 2.
Mr.Dheeraj Chawla, Advocate,
for respondents No.3.
****
1. Whether Reporters of Local Newspapers 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 C.W.P.No.17717 of 2008 titled as Sharmila
Devi versus State of Haryana and others of even date.
(M.M.KUMAR)
JUDGE
December 17, 2008 (JORA SINGH)
mamta-II JUDGE