IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No. 16826 of 2011
Date of Decision: 08.09.2011
Mohan Pal ..Petitioner
Versus
State of Haryana and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE ALOK SINGH
Present: Mr. Vinod Gupta, Advocate,
for the petitioner.
1.Whether Reporters of local papers may be allowed to see the judgment?
2.Whether to be referred to the Reporters or not?
3.Whether the judgment should be reported in the Digest?
ALOK SINGH J.(ORAL)
Learned counsel for the petitioner seeks permission to
withdraw this petition with liberty to file fresh with better particulars
annexing therewith relevant documents.
Dismissed as withdrawn with the aforesaid liberty.
(ALOK SINGH)
JUDGE
08.09.2011
som