* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ WP(C) No.8704/2010
% Date of Decision: 15.09.2011
Varun Kumar & Ors. .... Petitioners
Through Mr. Amit Anand, Advocate
Versus
Bharat Sanchar Nigam Ltd. & Ors. .... Respondents
Through Mr. Rajnish Prasad, Advocate
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
1. Whether reporters of Local papers may NO
be allowed to see the judgment?
2. To be referred to the reporter or not? NO
3. Whether the judgment should be NO
reported in the Digest?
ANIL KUMAR, J.
*
The learned counsel for the petitioners, after some arguments, on
instructions, seeks to withdraw the writ petition with liberty to file an
Original Application to agitate their claims that they are eligible and
entitled to appear for the Limited Competition Examination for the post
of Sub Divisional Engineer under 33% quota for which the examination
is to be held and all other consequential reliefs. The examination in
question is yet to be held by the respondents and this aspect of the
WP (C) 8704 of 2010 Page 1 of 2
matter was not directly in issue in OA No. 2854/2009 and had also not
been adjudicated to this extent. Under the circumstances, the
petitioners are entitled to be permitted to withdraw this petition with
liberty as prayed for.
The writ petition is, therefore, dismissed as withdrawn with
liberty as prayed for.
ANIL KUMAR, J.
SUDERSHAN KUMAR MISRA, J.
SEPTEMBER 15, 2011.
‘rs’
WP (C) 8704 of 2010 Page 2 of 2