Citation : 2011 Latest Caselaw 5020 Del
Judgement Date : 12 October, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 12th October, 2011
+
W.P.(C) No. 3913/2008
% HARMESH LAL & ANR. ........Petitioners
Through: Mr. Sanat Kumar, Ms. Poonam Solanki & Mr.
Sumeet Anand, Adv.
Versus
UNION OF INDIA & ANR. .......Respondents
Through: Mr. B.V. Niren, Adv. for R-1
Ms. Mala Narayan, Mr. Rahul Narayan & Mr.
Shiv Shankar, Advs. for R-2
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? Not Necessary.
2. To be referred to the reporter or not? Not Necessary.
3. Whether the judgment should be reported Not Necessary.
in the Digest?
RAJIV SAHAI ENDLAW, J.
For judgment, see W.P.(C) 2759/2007 titled Roshan Lal & Anr. Vs. Union
of India & Anr..
RAJIV SAHAI ENDLAW (JUDGE) OCTOBER 12, 2011 Bs.
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!