IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.15401 of 2000
Date of decision:20.10.2009
Om Pal and others ...Petitioners
versus
The Senior Regional Manager, Food Corporation of India and others.
...Respondents.
CORAM: HON'BLE MR. JUSTICE K. KANNAN
----
Present: None.
----
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. (Oral)
1. The case has been remanded by an order of the Hon’ble
Supreme Court and there is a direction for dismissal of the writ petition
expeditiously. At the previous hearing i.e. on 08.09.2009, there was no
representation for either party and hence notices were directed to be
issued to the respective counsel on both sides for the hearing date.
Registry has reported that letters have been issued to the counsel vide
Court letter No.7323, dated 14.09.2009. There is no representation even
today, although the names figure in the cause list published. The writ
petition is dismissed for non-prosecution with cost assessed at
Rs.5,000/-.
(K.KANNAN)
20.10.2009 JUDGE
sanjeev