Punjab-Haryana High Court
Lal Chand vs Superintending Canal Officer on 11 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CIVIL WRIT PETITION NO.19410 OF 2009
DATE OF DECISION: AUGUST 11, 2011
Lal Chand
.....Petitioner
VERSUS
Superintending Canal Officer, Canal Circle, Ferozepur and others
....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
PRESENT: Mr. B. S. Makkar, Advocate,
for the petitioner.
Mr. N.D.S.Mann, Addl.A.G., Punjab,
for the State.
Mr. S.P.S.Tinna, Advocate,
for respondent No.4.
********
RANJIT SINGH, J.
Counsel for the petitioner has not been able to show as to
how he would be affected by the change of nakka in this case,
though he has made an attempt to show that the rain water overflows
in the minor but there is no material placed on record to substantiate
the same. I am, thus, not inclined to exercise writ jurisdiction merely
to decide some academic questions.
Dismissed.
August 11, 2011 (RANJIT SINGH ) khurmi JUDGE