High Court Punjab-Haryana High Court

M/S Avery India Limited vs Presiding Officer on 31 July, 2009

Punjab-Haryana High Court
M/S Avery India Limited vs Presiding Officer on 31 July, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                               Civil Writ Petition No.4624 of 2009
                               Date of decision:31.07.2009


M/s Avery India Limited                                  ....Petitioner

                               versus


Presiding Officer, Industrial-cum Labour Court-II,
Faridabad and another                                    ...Respondents


CORAM: HON'BLE MR. JUSTICE K.KANNAN


Present:     Mr.P.K.Mutneja, Advocate, for the petitioner.

             Mr. Pankaj Jain, Advocate, for respondent No.2.
                         ----

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 ?

K.Kannan, J.

For detailed orders, see Civil Writ Petition No.13741 of

2007 of even date.

(K.KANNAN)
JUDGE
31.07.2009
sanjeev