Punjab-Haryana High Court
Manish Bishnoi vs State Of Haryana & Others on 7 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11598 of 2011
Manish Bishnoi
...Petitioner
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: Mr.Krishan Kumar Dadwal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner seeks permission to withdraw
this writ petition to pursue his remedy before the Department.
Dismissed as withdrawn with liberty as prayed for.
July 07, 2011 ( RANJIT SINGH ) ramesh JUDGE