Punjab-Haryana High Court
Madan Mohan Roy vs State Of Haryana & Others on 18 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12345 of 2011
Madan Mohan Roy
...Petitioner
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
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?
Present: Mr.H.N.Khanduja, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner seeks permission to withdraw
this writ petition.
Dismissed as withdrawn as prayed for.
July 18, 2011 ( RANJIT SINGH ) ramesh JUDGE