Punjab-Haryana High Court
Jaibir vs State Of Haryana & Others on 4 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14041 of 2011
Date of Decision: August 04, 2011
Jaibir
...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.Vikram Singh, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
There is no cause really made out for invoking the writ
jurisdiction of the court. The only grievance made is that authorities
were not entertaining the application under Section 42 of the East
Punjab Holding (Consolidation and Prevention of Fragmentation) Act,
1948. It is for the petitioner to pursue his remedy before the
authorities instead of approaching the writ court for this purpose.
Dismissed.
August 04, 2011 ( RANJIT SINGH ) ramesh JUDGE