Punjab-Haryana High Court
Lakhmi Chand And Others vs State Of Haryana And Others on 23 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH C.W.P. No. 21664 of 2008 DATE OF DECISION: December 23, 2008 Lakhmi Chand and others ...Petitioners Versus State of Haryana and others ...Respondents CORAM: HON'BLE MR. JUSTICE M.M. KUMAR HON'BLE MR. JUSTICE K. KANNAN Present: Mr. R.S. Chauhan, Advocate, for the petitioners. 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 petitioners requests for
withdrawal of the petition.
Dismissed as withdrawn.
(M.M. KUMAR)
JUDGE
(K. KANNAN)
December 23, 2008 JUDGE
C.W.P. No. 21306 of 2008 2
Pkapoor