High Court Punjab-Haryana High Court

Narsingh And Another vs State Of Haryana And Others on 16 November, 2009

Punjab-Haryana High Court
Narsingh And Another vs State Of Haryana And Others on 16 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
                              CWP No. 9633 of 2009
                     Date of Decision: November 16, 2009
Narsingh and another
                                                                    ...Petitioners
                                     Versus
State of Haryana and others
                                                                  ...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JASWANT SINGH

Present:    Ms. Gagandeep Kaur, Advocate,
            for Mr. Vikas Chatrath, Advocate,
            for the petitioners.

            Mr. Sanjeev Kaushik, Addl. AG, Haryana,
            for respondent No. 1.

            Mr. Raman B. Garg, Advocate,
            for respondent No. 2.

            Ms. Neena Madan, Advocate,
            for respondent No. 3.

1.    To be referred to the Reporters or not?
2.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

Learned counsel for the petitioners requests for amendment of the
petition. Accordingly, we dismiss the instant petition at this stage permitting
the petitioners to incorporate all the new pleas by filing a fresh petition on the
same cause of action.

(M.M. KUMAR)
JUDGE

(JASWANT SINGH)
2

November 16, 2009 JUDGE

Pkapoor