Citation : 2010 Latest Caselaw 2904 Del
Judgement Date : 2 June, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 02.06.2010
+ WP (C) No.7297-320/2004
ROHTASH YADAV & ORS. ...PETITIONERS
Through: Mr.Ravinder Sethi, Sr.Adv. with
Mr.Rajiv Ghawana and
Mr.Inder Bir Singh, Advocates.
Versus
UNION OF INDIA & ORS. ...RESPONDENTS
Through: Mr. Najmi Waziri, Standing Counsel
for Govt of NCT of Delhi.
Mr. Sanjay Poddar & Mukesh Kumar,
Advs. for LAC.
Mr. Vinay Sabharwal, Mr. O.P. Saxena
and Mr. Sumeet Pushkarna, Advocate
for the MCD & S&JJ Deptt.
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? No
2. To be referred to Reporter or not? No
3. Whether the judgment should be No
reported in the Digest?
SANJAY KISHAN KAUL, J.
For orders see, WP.(C) No.2806-2934/2004.
SANJAY KISHAN KAUL, J.
JUNE 02, 2010 SUDERSHAN KUMAR MISRA, J. dm
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!