High Court Punjab-Haryana High Court

Devi Ram vs Kailash Chand And Others on 11 August, 2009

Punjab-Haryana High Court
Devi Ram vs Kailash Chand And Others on 11 August, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                       CWP No. 9896 of 2008
                  Date of Decision: August 11, 2009

Devi Ram
                                                               ...Petitioner
                                 Versus
Kailash Chand and others
                                                             ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JASWANT SINGH

Present:    Mr. Kul Bhushan Sharma, Advocate,
            for the petitioner.
            Mr. Alok Jain, Advocate, for respondent Nos. 1 to 4.
            Mr. Adish Gupta, Advocate, for respondent No. 5.
            Ms. Ritu Bahri, DAG, Haryana, for respondent No. 6.
            Ms. Jaspal Kaur Gurna, Central Govt. Standing Counsel,
            for respondent No. 7.

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?

M.M. KUMAR, J.

Learned counsel for the petitioner requests for

withdrawal of the petition with liberty to avail the remedy provided

by Section 34 of the Arbitration and Conciliation Act, 1996.

Ordered accordingly.




                                                    (M.M. KUMAR)
                                                       JUDGE




                                                 (JASWANT SINGH)
August 11, 2009                                      JUDGE

Pkapoor