High Court Punjab-Haryana High Court

Ishwar Singh And Another vs State Of Haryana And Others on 8 July, 2011

Punjab-Haryana High Court
Ishwar Singh And Another vs State Of Haryana And Others on 8 July, 2011
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                         CWP No. 11652 of 2011
                                         Date of decision July 7 , 2011

Ishwar Singh and another
                                                             .......   Petitioners
                                    Versus

State of Haryana and others
                                                             ........Respondents

CORAM:              HON'BLE MR. JUSTICE K. KANNAN

Present:-           Mr. Rajinder Sorout, 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?

K. Kannan, J (oral).

1. Learned counsel for the petitioners seeks

permission to withdraw the writ petition on the ground that he wants to file a

petition with better particulars.

2. As ordered.

3. The writ petition is dismissed as withdrawn with

liberty as aforesaid.

(K. KANNAN)
JUDGE
July 7, 2011
archana