High Court Punjab-Haryana High Court

Tarlok Singh & Others vs State Of Punjab & Others on 7 January, 2009

Punjab-Haryana High Court
Tarlok Singh & Others vs State Of Punjab & Others on 7 January, 2009
        IN THE PUNJAB AND HARYANA HIGH COURT
                    AT CHANDIGARH

                             CWP No.15508 of 2005
                             Date of decision: January 7, 2009

Tarlok Singh & others                            ... Petitioners

                           Versus

State of Punjab & others                         ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. R.S. Manhas, Advocate
          Mr. N.L. Sammi, Advocate
          Mr. S.K. Arora, Advocate
          Mr. Ranjivan Singh, Advocate
          for the petitioners.

          Mr. Anil Sharma, Sr. DAG, Punjab.
          Mr. Puneet Kansal, Advocate.
          Mr. Jatinder Kumar, Advocate
          for Mr. Pradip Bhandari, Advo
          for the respondents.
                               ***
1. Whether Reporters of Local Newspapers 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?


AJAY TEWARI, J.

For orders, see CWP No.11932 of 1998 entitled as

Onkar Nath & others versus State of Punjab & others.




January 7, 2009                              (AJAY TEWARI)
sonia                                            JUDGE