Punjab-Haryana High Court
Ashok Kumar vs State Of Haryana & Others on 24 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11919 of 2010
Date of Decision: August 24, 2011
Ashok 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: Mr.Vipin Yadav, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner prays for time to place on
record the necessary documents in terms of the query raised by this
court.
Since the matter is pending consideration from July,
2010, it would be appropriate for the petitioner to file a fresh writ
petition by making all the averments instead of liberty to file
additional documents.
Dismissed as withdrawn with liberty to the petitioner to file
a fresh writ petition by raising all the pleas and annexing documents.
August 24, 2011 ( RANJIT SINGH ) ramesh JUDGE