IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Letters Patent Appeal No. 32 of 2011(O&M)
Date of decision:31st May, 2011
Sehdev Verma
.......Appellant
Versus
The Deputy Commissioner, Jalandhar & Others
........Respondents
CORAM: HON’BLE MR. JUSTICE JASBIRI SINGH
HON’BLE MR. JUSTICE RAKESH KUMAR GARG
Present: Ms. Jatinderjit Kaur, Advocate
for the appellant.
Mr. Manohar Lall, Addl.A.G.Punjab,
for the respondent-State.
1. Whether Reporters of local papers may be allowed to see
the judgment? Yes/No
2. To be referred to the Reporters or not?Yes/No
3. Whether the judgment should be reported in the Digest?
Yes/No
Jasbir Singh, J.(Oral)
After arguing for some time, learned counsel for the
appellant wishes to withdraw this appeal to file a review application.
Ordered accordingly.
[JASBIR SINGH]
JUDGE
[RAKESH KUMAR GARG]
JUDGE
31st May, 2011
Shivani Kaushik