Punjab-Haryana High Court
Ram Niwash vs State Of Haryana And Others on 22 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Civil Writ Petition No.21490 of 2008
Date of Decision : December 22, 2008
Ram Niwash
....Petitioner
Versus
State of Haryana and others
.....Respondents
CORAM : HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE K.KANNAN
Present : Mr. Akshay Bhan, Advocate
1. Whether Reports 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?
M.M. KUMAR, J.
Learned counsel for the petitioner requested for withdrawal of the
petition with liberty to file a fresh one on the same cause of action after placing
on record the necessary documents and further information with regard to the
experience of respondent No.4.
Dismissed as withdrawn, with liberty in terms of the prayer made.
( M.M.KUMAR)
JUDGE
( K.KANNAN )
December 22, 2008 JUDGE
ajay-1