CWP No. 3302 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No. 3302 of 2008
Date of decision : October 20, 2008
*****
Alka Rani
............Petitioner
Versus
State of Haryana and others
...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. R.S Budhwar, Advocate for the petitioner.
Mr. Ashish Kapoor, Additional Advocate General,
Haryana for respondent no.1.
Mr. Amit Sharma, Advocate for respondents no. 2 to 4.
*****
1. Whether Reporters of Local Newspapers may be allowed to
see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgement should be reported in the digest?
M.M KUMAR, J.
The subject matter of challenge in the instant writ petition
is order dated 24.2.2007 (Annexure P-5) passed by the Market
Committee, Jagadhari-respondent no.4. It is undisputed position that
against the aforementioned order, a remedy of appeal under Section
CWP No. 3302 of 2008 2
40 of the Punjab Agriculture Marketing Produce Act, 1961
(hereinafter referred to as `the Act’) is available and the petitioner
has not availed of that remedy. In fact, even the remedy of revision
has also been provided under Section 42 of the Act.
Accordingly, the petitioner is relegated to the statutory
remedy of appeal and revision.
Writ petition stands disposed of accordingly.
( M.M KUMAR )
JUDGE
October 20, 2008 ( JORA SINGH )
ritu JUDGE