High Court Punjab-Haryana High Court

Naresh Pal & Others vs State Of Haryana & Others on 5 September, 2011

Punjab-Haryana High Court
Naresh Pal & Others vs State Of Haryana & Others on 5 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.16492 of 2011
                         Date of Decision: September 05, 2011

Naresh Pal & others
                                                         ...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:    Ms.Alka Chatrath, Advocate,
            for the petitioners.

                         *****

RANJIT SINGH, J.

Counsel for the petitioners seeks permission to withdraw
this writ petition to pursue their remedy with the Board since the
Board had already got a report of Expert Committee to show that the
results be re-evaluated.

Dismissed as withdrawn with liberty as prayed for.

September 05, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE