IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 18891 of 2007
Date of Decision: May 5, 2009
M/s Mangal & Kailash
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: Mr. Rakesh Nehra, Advocate,
for the petitioner.
Mr. C.B. Goel, Advocate,
for the respondents.
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?
M.M. KUMAR, J.
In pursuance to the order dated 1.5.2009, Smt. Kailash
Rani, proprietor of the petitioner firm has put in appearance. She has
pleaded for forgiveness on account of the fact that she did not
appreciate and realise the consequences of making incorrect
averments in the petition and filing misleading documents.
Mr. Rakesh Nehra, learned counsel for the petitioner has
also tendered apology on behalf of the petitioner and has requested
that the writ petition may be dismissed as withdrawn. However, Mr.
C.B. Goel, learned counsel for the respondents has insisted that such
C.W.P. No. 18891 of 2007 2
like conduct should not go unpunished.
Keeping in view the totality of facts and circumstances,
we accept the prayer made by Mr. Nehra. However, the petitioner
shall deposit Rs. 5,000/- with respondent Nos. 2 to 4 as costs towards
punishment. The record of the case which was got sealed by the
Bench Secretary, shall be handed over to the learned counsel for the
respondents.
(M.M. KUMAR)
JUDGE
(H.S. BHALLA)
May 5, 2009 JUDGE
Pkapoor