High Court Punjab-Haryana High Court

Employees’ Provident Fund … vs M/S Sportking India Limited And … on 10 December, 2009

Punjab-Haryana High Court
Employees’ Provident Fund … vs M/S Sportking India Limited And … on 10 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                Civil Writ Petition No.14718 of 2006
                                Date of decision:10.12.2009

Employees' Provident Fund Organisation                    ....Petitioner


                               versus


M/s Sportking India Limited and another                   ...Respondents



CORAM: HON'BLE MR. JUSTICE K. KANNAN
                               ----

Present:     Mr. Kamal Sehgal, Advocate, for the petitioner.

             Mr. V.G.Dogra, Advocate, for respondent No.1.
                             ----

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 ?
                                 ----

K.Kannan, J. (Oral)

For detailed orders see Civil Writ Petition No.14655 of 2006

of even date.

(K.KANNAN)
10.12.2009 JUDGE
sanjeev