IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
CWP No. 16878 of 2011
Date of decision September 27,2011
Reliance General Insurance Company Limited
....... Petitioner
Versus
Kishan Lal and another
........Respondents
CORAM: HON'BLE MR. JUSTICE K. KANNAN
Present:- Mr. Ashwani Talwar, Advocate
for the appellant.
Ms. Kirti Singh, DAG., Haryana.
****
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?
K. Kannan, J (oral).
1. Learned counsel for the petitioner states that the
cheque has been made ready for the party and seeks for permission to
withdraw the writ petition.
2. As ordered.
3. The writ petition is dismissed as withdrawn.
(K. KANNAN)
JUDGE
September 27 , 2011
archana