Punjab-Haryana High Court
Raj Kumari vs The State Of Haryana & Another on 16 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.15950 of 2011
Date of Decision: September 16, 2011
Raj Kumari
...Petitioner
Versus
The 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.I.D.Singla, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner seeks permission to withdraw
this writ petition to file a fresh one with better particulars.
Dismissed as withdrawn with liberty as prayed for.
September 16, 2011 ( RANJIT SINGH ) ramesh JUDGE