Punjab-Haryana High Court
Mrs. Nandini vs Khadi & Village Industries … on 21 August, 2008
In the High Court of Punjab and Haryana
at Chandigarh
CWP No. 10539 of 2005 (O&M)
Date of Decision: 21.08.2008
Mrs. Nandini ...... Petitioner
Versus
Khadi & Village Industries Commission
and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
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.Rahul Sharma, Advocate
for the petitioner.
Mr.A.K. Jaiswal, Advocate
for respondent No.1.
Mr. Pawan Bansal, Advocate
for respondent No.2.
****
Ajay Tewari,J.
Counsel for the parties are agreed that the matter is
covered by the decision of this Court in CWP No.4314 of 2004
M/s Kapoor Enterprises V. State of Punjab, decided on 5.3.2007.
In the circumstances this writ petition is allowed in the
same terms as the aforementined case.
(AJAY TEWARI)
JUDGE
August 21, 2008
sunita