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 1, Cited by 0]

Punjab-Haryana High Court

Pankaj Verma And Others vs Union Of India And Others on 5 February, 2014

Bench: Jasbir Singh, G.S.Sandhawalia

                      In the High Court of Punjab and Haryana, at Chandigarh


                                  Civil Writ Petition No. 10862 of 2011

                                       Date of Decision: 5.2.2014


          Pankaj Verma and Others
                                                                            ... Petitioners

                                                 Versus

          Union of India and Others
                                                                          ... Respondents

CORAM: Hon'ble Mr. Justice Jasbir Singh.

Hon'ble Mr. Justice G.S.Sandhawalia.

Present: None for the petitioners.

Mrs. Kamla Malik, Advocate for respondent No.1.

Mr. N.R.Dhayia, Advocate for respondent No.2.

Mr. S.K.Sharma, Advocate for respondent No.3.

Mr. M.S.Sindhu, Advocate for respondent No.4.

Mr. Saurabh Garg, Advocate for respondents No.5 and 6.

Jasbir Singh, Judge For orders, see a separate detailed order of even date passed in Civil Writ Petition No. 7101 of 2013 titled as "Ms. Shruti v. Union of India and Others".

(Jasbir Singh) Judge (Harinder Singh Sidhu) Judge February 5, 2014 "DK"

Bhardwaj Deepak Kumar 2014.02.10 16:08 I attest to the accuracy and integrity of this document