Punjab-Haryana High Court
Jagdish Rai vs U.T. Chandigarh And Another on 30 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
R.A. No.31 of 2009 in
CWP No.19487 of 2007
Decided on : 30.01.2009
Jagdish Rai
....Petitioner
VERSUS
U.T. Chandigarh and another
....Respondents
CORAM:- HON’BLE MR. JUSTICE M. M. KUMAR
HON’BLE MR. JUSTICE JORA SINGH
Present:- Mr. Amar Thakur, Advocate for the applicant-petitioner.
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.
After hearing learned counsel for the applicant and perusing the
averments made in the application, no ground for clarifying our order dated
31.10.2008 is made out.
Dismissed.
(M. M. Kumar)
Judge
(Jora Singh)
January 30, 2009 Judge
ashish