Punjab-Haryana High Court
M/S Raghbir Singh Kashmir Singh vs State Of Haryana on 3 February, 2009
In the High Court of Punjab and Haryana, Chandigarh
G.S.T.R. Nos. 41 & 42 of 2005
Date of Decision: February 3, 2009
M/s Raghbir Singh Kashmir Singh
...Applicant
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: None for the applicant.
Mr. Sanjeev Kaushik, Addl. AG, Haryana
for the respondent.
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.
For orders see G.S.T.R. Nos. 18 & 19 of 2005.
(M.M. KUMAR)
JUDGE
(H.S. BHALLA)
February 3, 2009 JUDGE
Pkapoor