High Court Punjab-Haryana High Court

Jagdish Rai vs U.T. Chandigarh And Another on 30 January, 2009

Punjab-Haryana High Court
Jagdish Rai vs U.T. Chandigarh And Another on 30 January, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                       R.A. No.31 of 2009 in
                                       CWP No.19487 of 2007
                                       Decided on : 30.01.2009


Jagdish Rai
                                                                 ....Petitioner

                                VERSUS

U.T. Chandigarh and another
                                                              ....Respondents

CORAM:- HON’BLE MR. JUSTICE M. M. KUMAR
HON’BLE MR. JUSTICE JORA SINGH

Present:- Mr. Amar Thakur, Advocate for the applicant-petitioner.

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.

After hearing learned counsel for the applicant and perusing the

averments made in the application, no ground for clarifying our order dated

31.10.2008 is made out.

Dismissed.



                                                             (M. M. Kumar)
                                                               Judge


                                                                 (Jora Singh)
January 30, 2009                                                    Judge
ashish