Delhi High Court
Employees State Insurance … vs Shri Chander Mohan on 13 August, 2009
* HIGH COURT OF DELHI : NEW DELHI
FAO. No. 402/2002 & CM No.1080/2002
% Judgment reserved on: 29th July, 2009
Judgment delivered on: 13th August, 2009
Employees State Insurance Corporation,
(Through its Regional Director),
DDA Shopping-cum-Office Complex,
Rejendra Place,
New Delhi ....Appellant
Through: Mr. K.P. Mavi, Adv.
Versus
Shri Chander Mohan,
Cabin No.7,
M.G. Cement Siding,
Shakur Basti,
Delhi-110041 ....Respondent.
Through: Mr. Pradeep Kumar
Arya, Mr. Narinder
Chaudhary, Mr.
Deepankar Dutt Sharma
and Mr. Yajuvendra,
Advs.
Coram:
HON'BLE MR. JUSTICE V.B. GUPTA
1. Whether the Reporters of local papers may
be allowed to see the judgment?
2. To be referred to Reporter or not?
3. Whether the judgment should be reported
in the Digest?
V.B.Gupta, J.
For Orders, see FAO No.401/2002.
13th August, 2009 V.B.GUPTA, J.
rb