High Court Punjab-Haryana High Court

Avtar Singh vs Daljit Kaur on 10 November, 2009

Punjab-Haryana High Court
Avtar Singh vs Daljit Kaur on 10 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                               CR No.4132 of 2009
                               Decided on :10.11.2009


Avtar Singh                                  ... Petitioner

                         versus

Daljit Kaur                                  ...Respondent

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. L.S.Sidhu, Advocate
          for the petitioner.

                             ****

1.Whether Reporters of local newspapers 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?

AJAY TEWARI, J. (ORAL)

Learned counsel for the petitioner states that this

revision petition has been rendered infructuous since the main

case has been decided.

Dismissed as infructuous.




November 10, 2009                       (AJAY TEWARI)
sonia                                       JUDGE