High Court Punjab-Haryana High Court

Dinesh Kumar vs State Of Haryana on 21 September, 2011

Punjab-Haryana High Court
Dinesh Kumar vs State Of Haryana on 21 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.10369 of 2011 (O&M)
                         Date of Decision: September 21, 2011

Dinesh Kumar
                                                         ...Petitioner

                                 Versus

State of Haryana
                                                         ...Respondent



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.Gautam Kailey, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner is a dependent of ESM. His right for
consideration would arise in case the ESM candidates are not
available. There is no information placed on record by the petitioner
to show that the ESM candidates are not available.

Counsel contends that the petitioner had sought
information under the Right to Information Act, but the same has not
been supplied to him. The petitioner may first obtain the information
and then may make an approach before this court. In the absence of
this information, right of the petitioner for consideration cannot be
considered.

Dismissed at this stage with liberty to the petitioner to file
a fresh petition after obtaining the relevant information.

September 21, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE