Delhi High Court
Freedom Fighters Welfare Society … vs Uoi & Ors on 15 March, 2011
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 15th March, 2011
+ W.P.(C) 13428/2006
FREEDOM FIGHTERS WELFARE
SOCIETY (REGD.) ..... PETITIONER
Through: Mr. Ravi S.S. Chauhan & Mr.
Gaurav Varma, Advocates
Versus
UOI & ORS ..... RESPONDENTS
Through: Ms. Ruchi Sindhwani with Ms.
Megha Bharara, Advocates for
GNCTD.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? Yes
2. To be referred to the reporter or not? Yes
3. Whether the judgment should be reported Yes
in the Digest?
RAJIV SAHAI ENDLAW, J.
For judgment, see WP(C) 3338/2001 titled Freedom Fighters Social
Welfare Association v UOI & Ors.
RAJIV SAHAI ENDLAW
(JUDGE)
MARCH 15, 2011/gsr