Citation : 2023 Latest Caselaw 19995 P&H
Judgement Date : 17 November, 2023
Neutral Citation No:=2023:PHHC:145688-DB
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
2023:PHHC:145688-DB
CWP No.25539 of 2021
Reserved on: 19.10.2023
Date of Decision: 17.11.2023
Gurgaon Industrial Association .....Petitioner(s)
Versus
State of Haryana and others ....Respondent(s)
CORAM: HON'BLE MR. JUSTICE G.S.SANDHAWALIA
HON'BLE MS. JUSTICE HARPREET KAUR JEEWAN
Present: None for the petitioner.
Mr. Puneet Bali, Senior Advocate, with
Mr. Jagbir Malik, Addl. A.G., Haryana, Mr. Shivam Sharma,
and Mr. Uday Agnihotri, Advocates,
for the respondent-State.
Mr. Satya Pal Jain, Additional Solicitor General of India, with
Mr. Dheeraj Jain, and Ms. Gurmeet Kaur Gill,
Senior Panel Counsel, for the UOI.
G.S.SANDHAWALIA, J.
For orders, see detailed judgment of even date passed in CWP-
26573-2021, IMT Industrial Association and another vs. State of Haryana
and another.
(G.S. SANDHAWALIA)
JUDGE
17.11.2023 (HARPREET KAUR JEEWAN)
shivani JUDGE
Whether reasoned/speaking Yes
Whether reportable No
Neutral Citation No:=2023:PHHC:145688-DB
1 of 1
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!