Punjab-Haryana High Court
Saheb Singh vs Industries Department on 18 November, 2008
CWP No.19591 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CWP No.19591 of 2008
Date of decision : November 18, 2008
*****
Saheb Singh
............Petitioner
Versus
Industries Department
...........Respondent
*****
CORAM: HON'BLE MR. JUSTICE M.M KUMAR
HON'BLE MR. JUSTICE JORA SINGH
*****
Present: Mr. Ashu Kaushik, Advocate for the petitioner.
*****
1. Whether Reporters of Local Newspapers may be allowed to
see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgement should be reported in the digest?
M.M KUMAR, J.
Learned counsel for the petitioner requests for the
withdrawal of the instant petition with a liberty to file a fresh one on
the same cause of action.
Dismissed as withdrawn with liberty as prayed for.
( M.M KUMAR )
JUDGE
November 18, 2008 ( JORA SINGH )
ritu JUDGE