Punjab-Haryana High Court
Lakhmi Chand And Others vs State Of Haryana And Others on 23 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 21664 of 2008
DATE OF DECISION: December 23, 2008
Lakhmi Chand and others
...Petitioners
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE K. KANNAN
Present: Mr. R.S. Chauhan, 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?
M.M. KUMAR, J.
Learned counsel for the petitioners requests for
withdrawal of the petition.
Dismissed as withdrawn.
(M.M. KUMAR)
JUDGE
(K. KANNAN)
December 23, 2008 JUDGE
C.W.P. No. 21306 of 2008 2
Pkapoor