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