Punjab-Haryana High Court
Sangita Joshva vs State Of Haryana & Others on 6 February, 2009
IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
CWP No.1960 of 2009
Date of decision: February 6, 2009
Sangita Joshva ... Petitioner
Versus
State of Haryana & others ... Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. S.K. Bhardwaj, Advocate
for the petitioner.
***
1. Whether Reporters of Local Newspapers 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?
AJAY TEWARI, J.(Oral)
Learned counsel for the petitioner states that
inadvertently necessary prayer could not be made in this writ
petition and prays for permission to withdraw the same with
liberty to file fresh on the same cause of action.
Allowed as prayed.
Consequently, this writ petition is dismissed as
withdrawn with the aforesaid liberty.
February 06, 2009 ( AJAY TEWARI ) sonia JUDGE