High Court Punjab-Haryana High Court

Preeti Nandal vs State Of Haryana & Others on 5 September, 2011

Punjab-Haryana High Court
Preeti Nandal vs State Of Haryana & Others on 5 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.5845 of 2011 (O&M)
                         Date of Decision: September 05, 2011

Preeti Nandal
                                                         ...Petitioner

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

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?


Present:    Mr.Aman Arora, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner is challenging the appointment of some
selected candidates, who are not party. Let the petitioner file an
amended writ petition to implead proper parties.

Dismissed as withdrawn with liberty to file a fresh petition.

September 05, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE