Punjab-Haryana High Court
Pawan Kumar & Others vs State Of Haryana & Another on 25 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Misc.No.9536 of 2011 &
Civil Writ Petition No.2164 of 2011
Pawan Kumar & others
...Petitioners
Versus
State of Haryana & another
...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.R.C.Sharma, Advocate,
for Dr.Pankaj Nanhera, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
Prayer made in the application is for withdrawing the writ
petition, which is now fixed for 25.8.2011.
Notice of the application to the non-applicants.
On the asking of Court, Mr.Harish Rathee, Sr.DAG,
Haryana, accepts notice and says that he will not have any objection
in allowing the prayer made in the application.
With the concurrence of the counsel for the parties,
hearing of the writ petition is preponed to today.
Application allowed.
Writ petition is dismissed as withdrawn.
July 25, 2011 ( RANJIT SINGH ) ramesh JUDGE