Punjab-Haryana High Court
Ramesh Kumar vs The State Of Haryana & Others on 24 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.15480 of 2011
Date of Decision: August 24, 2011
Ramesh Kumar
...Petitioner
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.Ashish Aggarwal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The case of the petitioner may be considered in the light
of law laid down in Secretary, State of Karnataka & others Vs.
Uma Devi (3) & others, 2006(4) SCC 1. The petitioner has already
served a legal notice.
Counsel says that he will pursue his legal notice and
would not press the present writ petition.
Dismissed as not pressed at this stage.
August 24, 2011 ( RANJIT SINGH ) ramesh JUDGE