Punjab-Haryana High Court
Satbir Kaur vs Gurcharan Singh on 14 October, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM-M No.29389 OF 2011 (O&M)
DATE OF DECISION: OCTOBER 14, 2011
Satbir Kaur
...Petitioner
Versus
Gurcharan Singh
...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.Rajesh Sood, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel concedes that the impugned order is
revisable one. May invoke the revisional jurisdiction.
Present petition is accordingly dismissed with
liberty to file a revision.
October 14, 2011 ( RANJIT SINGH ) ramesh JUDGE