High Court Punjab-Haryana High Court

Lal Chand vs Superintending Canal Officer on 11 August, 2011

Punjab-Haryana High Court
Lal Chand vs Superintending Canal Officer on 11 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                    CIVIL WRIT PETITION NO.19410 OF 2009
                    DATE OF DECISION: AUGUST 11, 2011

Lal Chand
                                                             .....Petitioner

                           VERSUS

Superintending Canal Officer, Canal Circle, Ferozepur and others
                                                  ....Respondents


CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?




PRESENT:            Mr. B. S. Makkar, Advocate,
                    for the petitioner.

                    Mr. N.D.S.Mann, Addl.A.G., Punjab,
                    for the State.

                    Mr. S.P.S.Tinna, Advocate,
                    for respondent No.4.

                           ********

RANJIT SINGH, J.

Counsel for the petitioner has not been able to show as to

how he would be affected by the change of nakka in this case,

though he has made an attempt to show that the rain water overflows

in the minor but there is no material placed on record to substantiate

the same. I am, thus, not inclined to exercise writ jurisdiction merely

to decide some academic questions.

Dismissed.

August 11, 2011                                        (RANJIT SINGH )
khurmi                                                     JUDGE