High Court Punjab-Haryana High Court

Darshan Kumar Garg vs State Of Haryana & Others on 18 August, 2011

Punjab-Haryana High Court
Darshan Kumar Garg vs State Of Haryana & Others on 18 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.3125 of 2011 (O&M)
                         Date of Decision: August 18, 2011

Darshan Kumar Garg
                                                         ...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.Vivek Suri, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner has not made any averment in the writ
petition to indicate that he is in the zone of consideration as a
degree-holder. This fact is not there in the pleadings despite the fact
that the petitioner has now filed an amended writ petition and notice
is yet to be issued. It would be appropriate for the petitioner to
withdraw this writ petition and file a fresh one, making all proper
averments, so that the lis can be properly adjudicated.

Dismissed as withdrawn with liberty to file a fresh one for
the same cause of action.

August 18, 2011                                   ( RANJIT SINGH )
ramesh                                                 JUDGE