Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Punjab-Haryana High Court

R.K.Rana vs State Of Haryana & Ors on 7 August, 2013

Bench: Surya Kant, Surinder Gupta

            IN THE HIGH COURT FOR THE STATES OF PUNJAB
                       AND HARYANA AT CHANDIGARH.
                                       CWP No. 13651 of 2011. [O&M]
                                       Date of Decision:07th August, 2013.

            R.K.Rana                        Petitioner through
                                            Mr. Kanwaljit Singh, Sr. Advocate with
                                            Mr. Ashish Gupta, Advocate.
                          Versus

            State of Haryana & Ors.         Respondents through

Mr. Kamal Sehgal, Addl. AG, Haryana.

CORAM:HON'BLE MR. JUSTICE SURYA KANT HON'BLE MR. JUSTICE SURINDER GUPTA

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?

SURYA KANT, J. [ORAL] For orders, see CWP No. 4242 of 2011 [Shri Niwas Rana & Ors. Vs. State of Haryana & Ors.] decided vide our separate order of even date.

( SURYA KANT ) JUDGE August 07, 2013. ( SURINDER GUPTA ) dinesh JUDGE Gupta Dinesh 2013.08.12 12:22 I am the author of this document Hihg Court Chandigarh