High Court Punjab-Haryana High Court

Saheb Singh vs Industries Department on 18 November, 2008

Punjab-Haryana High Court
Saheb Singh vs Industries Department on 18 November, 2008
CWP No.19591 of 2008                                        1

IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              *****
                              CWP No.19591 of 2008
                              Date of decision : November 18, 2008

                              *****

Saheb Singh
                                                ............Petitioner
Versus

Industries Department
                                                 ...........Respondent


                              *****

CORAM: HON'BLE MR. JUSTICE M.M KUMAR
       HON'BLE MR. JUSTICE JORA SINGH


                              *****

Present:     Mr. Ashu Kaushik, Advocate for the petitioner.
                              *****
       1. Whether Reporters of Local Newspapers may be allowed to
          see the judgement?
       2. To be referred to the Reporters or not?
       3. Whether the judgement should be reported in the digest?

M.M KUMAR, J.

Learned counsel for the petitioner requests for the

withdrawal of the instant petition with a liberty to file a fresh one on

the same cause of action.

Dismissed as withdrawn with liberty as prayed for.




                                           ( M.M KUMAR )
                                               JUDGE




November 18, 2008                          ( JORA SINGH )
ritu                                           JUDGE