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 The writ petition is dismissed as withdrawn with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