Punjab-Haryana High Court
Hc Mohinder Singh vs State Of Haryana & Others on 2 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13784 of 2011
Date of Decision: August 02, 2011
HC Mohinder 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.Vishal Deep Goyal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Says that the appeal filed by the petitioner is pending
since November, 2007.
Without going into the merits of the claim made in the
petition, the present writ petition is disposed of with a direction to the
respondents to decide the appeal of the petitioner within a period of
two months from the date of receipt of copy of this order.
August 02, 2011 ( RANJIT SINGH ) ramesh JUDGE