CWP No.17121 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.17121 of 2008
Date of decision : September 26, 2008
*****
Dr. Subhash Chander Lohan
............Petitioner
Versus
State of Haryana and others
...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. R.K Malik, Senior Advocate with Mr. P.K Rohilla,
Advocate for the petitioner.
*****
1. Whether Reporters of Local Newspapers may be allowed to
see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgement should be reported in the digest?
M.M KUMAR, J.
The case of the petitioner is that the interview for the post
of Principal was conducted for the selection on 13.9.2008. The
matter might be under consideration of the respondent-authorities.
However, on the apprehension that the case of the petitioner has
been rejected, the writ petition has been filed . There is nothing on
the record to show except the oral statement made by the counsel
that the case of the petitioner for appointment to the post of Principal
CWP No.17121 of 2008 2
has not been approved. We find that the prayer made in the petition
is wholly premature. If there is any material with the petitioner to
show that the approval has not been recorded by the Director, then
the same may be placed on record and the petition may be filed on
the same cause of action.
Dismissed as premature.
( M.M KUMAR )
JUDGE
September 26, 2008 ( JORA SINGH )
ritu JUDGE