High Court Punjab-Haryana High Court

Attar Singh vs State Of Haryana & Others on 25 August, 2011

Punjab-Haryana High Court
Attar Singh vs State Of Haryana & Others on 25 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.15685 of 2011
                         Date of Decision: August 25, 2011

Attar Singh
                                                         ...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.Sunil Kumar Bhardwaj, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

Let the petitioner pursue his application, which, he has
filed. No case for issuing any direction for considering the case of the
petitioner for promotion is made out.

Dismissed.

August 25, 2011                                   ( RANJIT SINGH )
ramesh                                                 JUDGE