IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No.10771 of 2011
Date of decision: 12.09.2011
Gurdeep Kaur
....Petitioner
Versus
State of Punjab and others
....Respondents
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
Present: - Mr. Pardeep Bajaj, Advocate, for the petitioner.
Mr. Jaswinder Singh, DAG, Punjab.
Mr. Gautam Bhardwaj, Advocate, for
Mr. Samarth Sagar, Advocate, for respondents No.2 to 4.
1.Whether Reporters of local papers may be allowed to see the judgment?
2.Whether to be referred to the Reporters or not?
3.Whether the judgment should be reported in the Digest?
*****
ALOK SINGH, J (ORAL)
Learned counsel appearing for respondents No.2 to 4 as well
as for respondent No.5 state that since petitioner was hospitalized and
could not be heard by the authorities concerned, therefore, impugned
order be set aside and matter be remitted back to respondent No.1 to
decide it afresh after hearing both the parties within such time as fixed
by this Court.
In view of the statement made by learned counsel for the
respondents, impugned order stands set aside and matter stands remitted
to respondent No.1. Parties shall appear before respondent No.1 on
17.10.2010. Thereafter, respondent No.1 shall pass fresh order after
hearing both the parties in accordance with law within 60 days.
(Alok Singh)
Judge
September 12, 2011
R.S.