Citation : 2011 Latest Caselaw 1421 Del
Judgement Date : 10 March, 2011
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 10th March, 2011
+ W.P.(C) 9430/2009
SH. HAWA SINGH ..... Petitioner
Through: Mr. Davinder Verma, Advocate
Versus
FINANCIAL COMMISSIONER & ORS. ..... Respondents
Through: Ms. Bandana Shukla, Advocate for Ms. Ruchi Sindhwani, Advocate for R-1 to R-5.
Mr. R.P. Vats & Mr. P.K. Dhamija, Advocates for the purchasers. CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may No. be allowed to see the judgment?
2. To be referred to the reporter or not? No.
3. Whether the judgment should be reported No. in the Digest?
RAJIV SAHAI ENDLAW, J
For judgment, see WP(C) 9033/2009 titled Sh. Sukhbir Vs.
Financial Commissioner & Ors.
RAJIV SAHAI ENDLAW (JUDGE) 10th MARCH, 2011 'gsr
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!