Citation : 2009 Latest Caselaw 1405 Del
Judgement Date : 15 April, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 02.04.2009
% Date of decision: 15.04.2009
+ WP (C) No.8366 of 2008
HARJYOT SINGH BHALLA & ANR. ...PETITIONERS
Through: Mr. A.S. Gambhir, Advocate.
Versus
LIEUTENANT GOVERNOR & ANR. ...RESPONDENTS
Through: Ms. Sonia Sharma, Advocate
for R-1.
Mr. Viraj R. Datar &
Ms. Bandana Shukla, Advocates
for R-2.
+ WP (C) No.8364 of 2008
MANISH SHARMA ...PETITIONER
Through: Mr. Aman Lekhi, Sr. Advocate with
Mr. Rajan K. Chaurasia, Mr.
Jaspreet S. Rai, Mr. Rakesh Kumar,
Mr. Rohit Nagpal & Mr. Vaibhav
Vats, Advocates.
Versus
LIEUTENANT GOVERNOR & ANR. ...RESPONDENTS
Through: Ms. Sonia Sharma, Advocate
for R-1.
Mr. Viraj R. Datar &
Ms. Bandana Shukla, Advocates
for R-2.
WP (C) Nos. 8364 of 2008; 8366 of 2008
8565 of 2008 & 9098 of 2008 Page 1 of 2
+ WP (C) No.8565 of 2008
ANU AGGARWAL ...PETITIONER
Through: Mr. Yashraj Singh Deora,
Advocate.
Versus
LIEUTENANT GOVERNOR & ANR. ...RESPONDENTS
Through: Ms. Sonia Sharma, Advocate
for R-1.
Mr. Viraj R. Datar &
Ms. Bandana Shukla, Advocates
for R-2.
+ WP (C) No.9098 of 2008
RUCHI AGGARWAL ...PETITIONER
Through: Dr. Renu Aggarwal, Advocate with
Petitioner in person.
Versus
LIEUTENANT GOVERNOR & ANR. ...RESPONDENTS
Through: Ms. Sonia Sharma, Advocate
for R-1.
Mr. Viraj R. Datar &
Ms. Bandana Shukla, Advocates
for R-2.
CORAM:
HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
1. Whether the Reporters of local papers
may be allowed to see the judgment?
2. To be referred to Reporter or not?
3. Whether the judgment should be
reported in the Digest?
SANJAY KISHAN KAUL, J.
1. For orders see WP (C) No.8365/2008.
SANJAY KISHAN KAUL, J.
APRIL 15, 2009 SUDERSHAN KUMAR MISRA, J. b'nesh
WP (C) Nos. 8364 of 2008; 8366 of 2008
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!