Punjab-Haryana High Court
Pawan Kumar vs State Of Haryana & Others on 8 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14274 of 2011
Date of Decision: August 08, 2011
Pawan Kumar
...Petitioner
Versus
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: Ms.Sonia G. Singh, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
An apparent case set up by the petitioner is that there
was an offer of appointment made, which was not brought to his
notice. Let the communication in this regard be placed on record, if
need be, after obtaining the information under the Right to
Information Act.
The writ petition is dismissed as withdrawn with liberty to
the petitioner to file a fresh one after obtaining the necessary
information.
August 08, 2011 ( RANJIT SINGH ) ramesh JUDGE