Punjab-Haryana High Court
Dr.Parveen Sethi vs Union Of India And Others on 6 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CIVIL WRIT PETITION NO.2830 OF 2010
DATE OF DECISION: MAY 06 ,2011
Dr.Parveen Sethi
.....Petitioner
VERSUS
Union of India and others
....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
PRESENT: Mr. Harkesh Manuja, Advocate for
Mr. S. K.Monga, Advocate,
for the petitioner.
Ms. Shruti Jain, AAG, Haryana,
for the State.
Mr. Gurminder Singh, Advocate,
for respondent No.5.
****
RANJIT SINGH, J.
Counsel for the petitioner prays for permission to
withdraw this writ petition to challenge the impugned order by filing a
civil suit.
Dismissed as withdrawn with liberty as prayed for.
May 06,2011 (RANJIT SINGH ) khurmi JUDGE