* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ WP(C) No.7535/2011
% Date of Decision: 17.10.2011
Lt. Col. Ashok Kumar .... Petitioner
Through Ms. Rekha Palli, Ms. Punam Singh
and Ms. Amrita Prakash, Advocates
Versus
UOI & Ors. .... Respondents
Through Ms. Inderjeet Sidhu, Advocate
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
1. Whether reporters of Local papers may NO
be allowed to see the judgment?
2. To be referred to the reporter or not? NO
3. Whether the judgment should be NO
reported in the Digest?
ANIL KUMAR, J.
*
After some arguments, learned counsel for the petitioner, on
instructions, seeks to withdraw the writ petition with liberty to pursue
her representations dated 22nd September, 2011 and 26th September,
2011 and to make any further representation as may be advised.
WP(C) No.7535/2011 Page 1 of 2
The petition is dismissed as withdrawn with liberty as prayed for
without prejudice to pleas and contentions raised in the present
petition.
ANIL KUMAR, J.
SUDERSHAN KUMAR MISRA, J.
OCTOBER 17, 2011.
rs
WP(C) No.7535/2011 Page 2 of 2