High Court Punjab-Haryana High Court

Sangita Joshva vs State Of Haryana & Others on 6 February, 2009

Punjab-Haryana High Court
Sangita Joshva vs State Of Haryana & Others on 6 February, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                                CWP No.1960 of 2009
                                Date of decision: February 6, 2009

Sangita Joshva                                        ... Petitioner

                            Versus

State of Haryana & others                             ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. S.K. Bhardwaj, Advocate
          for the petitioner.

                      ***

1. Whether Reporters of Local Newspapers 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?

AJAY TEWARI, J.(Oral)

Learned counsel for the petitioner states that

inadvertently necessary prayer could not be made in this writ

petition and prays for permission to withdraw the same with

liberty to file fresh on the same cause of action.

Allowed as prayed.

Consequently, this writ petition is dismissed as

withdrawn with the aforesaid liberty.

February 06, 2009                                 ( AJAY TEWARI )
sonia                                                   JUDGE