Punjab-Haryana High Court
M/S Bharat Surgical Industries … vs State Of Haryana & Others on 24 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Misc.No.11423 of 2011 &
Civil Writ Petition No.11079 of 2011
Date of Decision: August 24, 2011
M/s Bharat Surgical Industries Rohtak Road, Jind & others
...Petitioners
Versus
State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
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?
Present: Mr.Sanjeev Kodan, Advocate,
for Mr.Sanjeev Gupta, Advocate,
for the petitioners.
*****
RANJIT SINGH, J.
Prayer made in the application is for withdrawing the writ
petition with liberty to file a fresh one with better particulars.
Notice of the application to the non-applicants.
On the asking of Court, Mr.Harish Rathee, Sr.DAG,
Haryana, accepts notice on behalf of the State and says that he will
not have objection in granting the prayer made in the application.
With the concurrence of the counsel for the parties, the
hearing of the main writ petition is preponed to today.
Application allowed.
Writ petition is dismissed as withdrawn with liberty as
prayed for.
August 24, 2011 ( RANJIT SINGH ) ramesh JUDGE