Punjab-Haryana High Court
Sumer Chand vs State Of Haryana & Others on 7 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.16658 of 2011
Date of Decision: September 07, 2011
Sumer Chand
...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.Balkar Singh, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The only grievance raised by the petitioner is that one
month’s pay has been wrongly deducted as he had given a sufficient
notice. For the same cause, the petitioner has served a legal notice,
which is pending adjudication.
Without going into the merits of the controversy, the
present writ petition is disposed of with a direction to the respondents
to consider the legal notice served by the petitioner and pass an
appropriate order in accordance with law within a reasonable time.
September 07, 2011 ( RANJIT SINGH ) ramesh JUDGE