High Court Punjab-Haryana High Court

Rati Ram vs Chaudhary Charan Singh Haryana … on 22 December, 2008

Punjab-Haryana High Court
Rati Ram vs Chaudhary Charan Singh Haryana … on 22 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                  Civil Writ Petition No.21464 of 2008
                                     Date of Decision : December 22, 2008

Rati Ram
                                                                  ....Petitioner
                                Versus
Chaudhary Charan Singh Haryana Agricultural University and another

                                                              .....Respondents
CORAM : HON'BLE MR. JUSTICE M.M. KUMAR
        HON'BLE MR. JUSTICE K.KANNAN


Present :    Mr. Devender Punia, Advocate

1.     Whether Reports 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?

M.M. KUMAR, J.

***

Learned counsel after arguing the case for sometime has applied

for withdrawal of the petition to file reply to the notice dated 22.11.2008

(Annexure P3) issued by respondent No.2 by realising that it could not be the

proper stage to approach this Court.

Prayer made by counsel is accepted.

Dismissed as withdrawn with liberty in terms of prayer made.





                                                   ( M.M.KUMAR)
                                                        JUDGE




                                                   ( K.KANNAN )
December 22, 2008                                       JUDGE
 ajay-1