IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.11507 of 2011
Date of Decision.06.07.2011
Sukhwinder Singh son of Pargat Singh and others .....Petitioners
Versus
State of Punjab and others .....Respondents
Present: Mr. Mohd. Salim, Advocate
for the petitioners.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
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?
-.-
K. KANNAN J.(ORAL)
1. Learned counsel for the petitioners seeks for permission to
withdraw the writ petition with liberty to approach the appropriate
authority and take action in accordance with law.
2. The writ petition is dismissed as withdrawn with liberty as
aforesaid.
(K. KANNAN)
JUDGE
July 06, 2011
Pankaj