Punjab-Haryana High Court
Tersem Lal Jindal vs State Of Punjab And Others on 8 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 11788 of 2008
DATE OF DECISION: January 8, 2009
Tersem Lal Jindal
...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. Balwinder Singh, Advocate,
for respondent Nos. 2 & 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