Punjab-Haryana High Court
Jai Parkash & Others vs The State Of Haryana & Others on 29 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13488 of 2011
Date of Decision: July 29, 2011
Jai Parkash & others
...Petitioners
Versus
The State of Haryana & others
...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.J.K.Goel, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
For the relief claimed in the writ petition, the petitioners
have already served a legal notice, which is pending adjudication.
Without going into the merits of the controversy, the
present writ petition is disposed of with a direction to the respondents
to decide the legal notice of the petitioners within a period of three
months from the date of receipt of copy of this order.
July 29, 2011 ( RANJIT SINGH ) ramesh JUDGE