Punjab-Haryana High Court
K.S. Chopra And Another vs Union Of India & Others on 31 October, 2008
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.5272 of 2008
Date of decision: 31.10.2008
K.S. Chopra and another ...Petitioners
Versus
Union of India & others ...Respondents
CORAM: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sudershan Goel, Advocate, for the petitioners.
Mr. Anupam Gupta, Advocate, for Panjab University.
Ms. Charu Tuli, Senior DAG, Punjab for State of Punjab.
Mr. Gurpreet Singh and
Mr. Rajiv Sharma, Advocates, for Union of India.
Rajan Gupta, J.
For the detailed reasons mentioned in our judgment of even
date in CWP No.8025 of 2007 titled “Dr. A.C. Julka & others Vs. Panjab
University and others, this writ petition stands dismissed.
(RAJAN GUPTA)
JUDGE
(ASHUTOSH MOHUNTA)
JUDGE
October 31, 2008
‘rajpal’