Punjab-Haryana High Court
Dharam Pal vs Union Of India & Others on 21 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.17728 of 2011
Date of Decision: September 21, 2011
Dharam Pal
...Petitioner
Versus
Union of India & 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.Sanjeev Kumar Bawa, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The cause of action for the petitioner against his
dismissal arose outside the territorial jurisdiction of this Court.
Accordingly, this court would not have territorial jurisdiction to
entertain the writ petition. The petitioner may approach the court of
competent jurisdiction to challenge the same order.
This writ petition is dismissed with liberty to file a petition
before the court having jurisdiction.
September 21, 2011 ( RANJIT SINGH ) ramesh JUDGE