IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CMA No.12 of 2009 in
C.A No. 7 of 2007
Decided on : 04.02.2009
Rakesh Jain
....Appellant
VERSUS
IFCI 2+D etc.
....Respondents
CORAM:- HON’BLE MR. JUSTICE M. M. KUMAR
HON’BLE MR. JUSTICE H. S. BHALLA
Present:- Manish Jain, Advocate
for the appellant.
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.
After arguing the application for some time, learned counsel for
the appellant apply for withdrawal of the same with a liberty to move the
Company Judge with the prayer which is made before us.
Accordingly, the application is dismissed as withdrawn with
liberty in the above terms.
(M. M. Kumar)
Judge
(H. S. Bhalla)
February 04, 2009 Judge
ashish