Punjab-Haryana High Court
Gurvinder Kaur vs State Of Punjab And Others on 8 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 657 of 2007
DATE OF DECISION: January 8, 2009
Gurvinder Kaur
...Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JORA SINGH
Present: Mr. V.K. Sharma, Advocate,
for the petitioner.
Mr. B.S. Dhillon, Asstt. Advocate General, Punjab,
for respondent Nos. 1 and 2.
Mr. R.K. Sharma, Advocate,
for respondent No. 3.
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?
M.M. KUMAR, J.
For orders see Civil Writ Petition No. 19587 of 2006.
(M.M. KUMAR)
JUDGE
(JORA SINGH)
January 8, 2009 JUDGE
Pkapoor