High Court Punjab-Haryana High Court

Rajesh Kumari vs The State Of Haryana & Others on 13 July, 2011

Punjab-Haryana High Court
Rajesh Kumari vs The State Of Haryana & Others on 13 July, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.11902 of 2011

Rajesh Kumari
                                                         ...Petitioner

                                 Versus

The 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.Ramesh Sharma, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

Counsel for the petitioner seeks permission to withdraw
this writ petition to file a fresh one by placing on record some
additional documents.

Dismissed as withdrawn with liberty as prayed for.

July 13, 2011                                     ( RANJIT SINGH )
ramesh                                                 JUDGE