Punjab-Haryana High Court
Ram Saran vs State Of Punjab And Others on 26 September, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.5927 of 2005
Date of decision : September 26, 2008
*****
Ram Saran
............Petitioner
Versus
State of Punjab and others
...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. Vikas Singh, Advocate for the petitioner.
Mr. B.S Dhillon, Assistant Advocate General,
Punjab.
*****
1. Whether Reporters of Local Newspapers may be allowed to
see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgement should be reported in the digest?
M.M KUMAR, J.
Learned counsel for the petitioner states that the instant
petition has been rendered infructuous as the petitioner has already
been retired from the service.
Dismissed as infructuous.
( M.M KUMAR )
JUDGE
September 26, 2008 ( JORA SINGH )
ritu JUDGE