High Court Punjab-Haryana High Court

Sanjay Gupta vs State Of Punjab And Others on 8 January, 2009

Punjab-Haryana High Court
Sanjay Gupta vs State Of Punjab And Others on 8 January, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                             CHANDIGARH
                     C.W.P. No. 18984 of 2007
               DATE OF DECISION: January 8, 2009
Sanjay Gupta
                                                        ...Petitioner
                               Versus
State of Punjab and others
                                                     ...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
            HON'BLE MR. JUSTICE JORA SINGH
Present:    Mr. Gurcharan Dass, Advocate,
            for the petitioner.

            Mr. Suvir Sehgal, Addl. Advocate General, Punjab,
            for respondent No. 1.

            Mr. S.K. Sharma, Advocate,
            for respondent No. 2.

            Brig. B.S. Taunque (Retd.), Advocate,
            for respondent No. 3.

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.

For orders see Civil Writ Petition No. 19587 of 2006.

(M.M. KUMAR)
JUDGE

(JORA SINGH)
January 8, 2009 JUDGE
Pkapoor