Punjab-Haryana High Court
Dr. B.R Ambedkar Teachers Welfare … vs Kurukshetra University And … on 3 October, 2008
CWP No.17496 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.17496 of 2008
m, Date of decision : October 3, 2008
*****
Dr. B.R Ambedkar Teachers Welfare Asso.
............Petitioner
Versus
Kurukshetra University and others
...........Respondents
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. Tribhuvan Dahiya, 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 writ petition with liberty to file a fresh one on the
same cause of action on behalf of the aggrieved person.
Dismissed as withdrawn with liberty as prayed.
( M.M KUMAR )
JUDGE
October 3, 2008 ( JORA SINGH )
ritu JUDGE