High Court Punjab-Haryana High Court

Gurnam Singh vs State Of Haryana & Others on 30 August, 2011

Punjab-Haryana High Court
Gurnam Singh vs State Of Haryana & Others on 30 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.16058 of 2011
                         Date of Decision: August 30, 2011

Gurnam Singh
                                                         ...Petitioner

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

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?


Present:    Mr.R.S.Mamli, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

Let the representation filed by the petitioner be
considered and decided in accordance with law if he is left with less
than one year of service. No case for interference in exercise of writ
jurisdiction is made out.

Dismissed.

August 30, 2011                                    ( RANJIT SINGH )
ramesh                                                  JUDGE