High Court Punjab-Haryana High Court

Jawahar Singh vs State Of Haryana & Others on 1 September, 2011

Punjab-Haryana High Court
Jawahar Singh vs State Of Haryana & Others on 1 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.16151 of 2011
                         Date of Decision: September 01, 2011

Jawahar 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.H.S.Sullar, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

Against the show cause notice, the petitioner had filed a
civil suit, which was dismissed. The appeal of the petitioner was also
dismissed, against which he has filed a Regular Second Appeal,
which is pending before this Court. Under these circumstances, the
petitioner cannot invoke writ jurisdiction of the court for the same
cause.

The writ petition is accordingly dismissed.

September 01, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE