High Court Punjab-Haryana High Court

In The High Court For The States Of … vs Rajender Singh on 18 August, 2009

Punjab-Haryana High Court
In The High Court For The States Of … vs Rajender Singh on 18 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                       Civil Revision No.5074 of 2008
                                       Date of decision: August 18, 2009.


gram Panchayat Ajrana Kalan
                                                        ...Petitioner(s)

            v.

Rajender Singh

                                                        ...Respondent(s)


CORAM:HON'BLE MR. JUSTICE M.M.S. Bedi


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?

Present:    None for the petitioner.

            Shri Rajesh Moudgil, Advocate, for the respondent.

                                 ORDER

M.M.S. Bedi, J. – (Oral):

Case called twice.

None appears for the petitioner.

Dismissed in default.

August 18, 2009. [ M.M.S. Bedi ]
kadyan Judge