Punjab-Haryana High Court
Ravinder Kumar Tayal And Others vs Union Of India And Others on 5 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 18138 of 2008
DATE OF DECISION: November 5, 2008
Ravinder Kumar Tayal and others
...Petitioners
Versus
Union of India and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE JORA SINGH
Present: Mr. Sandeep Kotla, Advocate,
for the petitioners.
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.
On the last date of hearing we have granted liberty to the
petitioners to amend the petition by raising additional grounds. No
steps have been taken, therefore, we deem it appropriate to dismiss
the writ petition with liberty to the petitioners to file a fresh one on
the same cause of action. Ordered accordingly.
(M.M. KUMAR)
JUDGE
(JORA SINGH)
November 5, 2008 JUDGE
Pkapoor