High Court Punjab-Haryana High Court

Punjab Pardesh Tea Merchants … vs State Of Punjab And Others on 15 April, 2009

Punjab-Haryana High Court
Punjab Pardesh Tea Merchants … vs State Of Punjab And Others on 15 April, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                    C.M. No. 6247 of 2009 in/and
                      C.W.P. No. 6018 of 2001

                   Date of Decision: April 15, 2009

Punjab Pardesh Tea Merchants Association
                                                          ...Petitioner
                                Versus
State of Punjab and others
                                                        ...Respondents



CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

             HON'BLE MR. JUSTICE H.S. BHALLA

Present:     Mr. Ashish Gupta, Advocate,
             for the applicant-petitioner.

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.

Notice of the application.

Mr. Piyush Kant Jain, Addl. AG, Punjab, who is present

in the Court, accepts notice.

The prayer made in the application is for withdrawal of

the petition, to which no objection has been raised. Accordingly, writ

petition is dismissed as withdrawn.

(M.M. KUMAR)
JUDGE

(H.S. BHALLA)
2

April 15, 2009 JUDGE

Pkapoor