Punjab-Haryana High Court
Rati Ram vs Chaudhary Charan Singh Haryana … on 22 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Civil Writ Petition No.21464 of 2008
Date of Decision : December 22, 2008
Rati Ram
....Petitioner
Versus
Chaudhary Charan Singh Haryana Agricultural University and another
.....Respondents
CORAM : HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE K.KANNAN
Present : Mr. Devender Punia, Advocate
1. Whether Reports 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.
***
Learned counsel after arguing the case for sometime has applied
for withdrawal of the petition to file reply to the notice dated 22.11.2008
(Annexure P3) issued by respondent No.2 by realising that it could not be the
proper stage to approach this Court.
Prayer made by counsel is accepted.
Dismissed as withdrawn with liberty in terms of prayer made.
( M.M.KUMAR)
JUDGE
( K.KANNAN )
December 22, 2008 JUDGE
ajay-1