Punjab-Haryana High Court
Kuldeep & Another vs State Of Haryana & Others on 11 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.7600 of 2011
Kuldeep & another
...Petitioners
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Bikram Chaudhary, Advocate,
for Mr.Jainainder Saini, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
Counsel concedes that the waiting list could be kept in
operation for a period of one year only, but the counsel contends that
the case of petitioners has been forwarded for consideration.
Let the petitioners pursue their remedy with the
department. No case for interference in exercise of writ jurisdiction is
made out.
Counsel for the petitioners seeks permission to withdraw
this writ petition to pursue their remedy with the department.
Dismissed as withdrawn with liberty as prayed for.
July 11, 2011 ( RANJIT SINGH ) ramesh JUDGE