High Court Punjab-Haryana High Court

Parveen Kumar vs State Of Haryana & Others on 5 February, 2009

Punjab-Haryana High Court
Parveen Kumar vs State Of Haryana & Others on 5 February, 2009
           IN THE PUNJAB AND HARYANA HIGH COURT
                       AT CHANDIGARH

                                  CWP No.1090 of 2009
                                  Date of decision: February 5, 2009

Parveen Kumar                                         ... Petitioner

                             Versus

State of Haryana & others                             ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. I.D. Singla, Advocate
          for the petitioner.

                       ***

1. Whether Reporters of Local Newspapers 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?

AJAY TEWARI, J.(Oral)

Learned counsel for the petitioner prays for withdrawal

of writ petition with liberty to file fresh one after getting more

details.

Allowed as prayed.

Consequently, this writ petition is dismissed as

withdrawn with aforesaid liberty.




February 05, 2009                                ( AJAY TEWARI )
sonia                                                  JUDGE