Citation : 2011 Latest Caselaw 2598 Del
Judgement Date : 13 May, 2011
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 13th May, 2011
+ W.P.(C) 11602/2009
MUNICIPAL CORPORATIONOF DELHI ..... Petitioner
Through: Ms. Saroj Bidawat, Advocate
Versus
SURENDER KUMAR ..... Respondent
Through: None.
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 W.P.(C) 11346/2009 titled MCD Vs. Ram Kishan.
RAJIV SAHAI ENDLAW (JUDGE) MAY 13, 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!