High Court Punjab-Haryana High Court

Guru Nanak Agro Industries vs Patran Tyre Service on 3 October, 2011

Punjab-Haryana High Court
Guru Nanak Agro Industries vs Patran Tyre Service on 3 October, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                   Criminal Misc.-M No.30008 of 2011 (O&M)
                   Date of Decision: October 03, 2011


Guru Nanak Agro Industries, Nabha & another

                                                         ...Petitioners

                               Versus

Patran Tyre Service, Patran
                                                         ...Respondent



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.H.P.S.Ghuman, Advocate,
         for the petitioners.

                         *****

RANJIT SINGH, J.

Counsel for the petitioners seeks permission to
withdraw this petition with liberty to raise all these pleas
before the trial Court.

Dismissed as withdrawn with liberty as prayed for.




October 03, 2011                                  ( RANJIT SINGH )
ramesh                                                 JUDGE