IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
CWP No.9424 of 2009
Date of Order: 31.7.2009
Tilda Riceland Pvt Ltd
...Petitioner
Versus
State of Haryana and others
....Respondent
CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Akshay Bhan, Advocate for the petitioners.
Ms. Ritu Bahri, DAG, Haryana
for respondent No.1.
Mr. Raman B Garg, Advocate for respondent Nos.2 to 6
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporter or not?
3. Whether the judgment should be reported in the Digest?
M.M. KUMAR,J
Learned counsel for the petitioner states that the present writ
petition has been rendered infructuous and the same be disposed of as such.
We order accordingly.
( M.M. KUMAR )
JUDGE
July 31, 2009 ( JASWANT SINGH )
manoj JUDGE