High Court Punjab-Haryana High Court

Ravinder Kumar Tayal And Others vs Union Of India And Others on 5 November, 2008

Punjab-Haryana High Court
Ravinder Kumar Tayal And Others vs Union Of India And Others on 5 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                   C.W.P. No. 18138 of 2008
              DATE OF DECISION: November 5, 2008

Ravinder Kumar Tayal and others
                                                          ...Petitioners
                                Versus
Union of India and others
                                                        ...Respondents



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

             HON'BLE MR. JUSTICE JORA SINGH

Present:     Mr. Sandeep Kotla, Advocate,
             for the petitioners.

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.

On the last date of hearing we have granted liberty to the
petitioners to amend the petition by raising additional grounds. No
steps have been taken, therefore, we deem it appropriate to dismiss
the writ petition with liberty to the petitioners to file a fresh one on
the same cause of action. Ordered accordingly.




                                                (M.M. KUMAR)
                                                   JUDGE



                                                (JORA SINGH)
November 5, 2008                                        JUDGE
Pkapoor