High Court Punjab-Haryana High Court

Santosh Sharma vs State Of Haryana & Others on 26 August, 2011

Punjab-Haryana High Court
Santosh Sharma vs State Of Haryana & Others on 26 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.15743 of 2011
                         Date of Decision: August 26, 2011

Santosh Sharma
                                                         ...Petitioner

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

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?


Present:    Mr.H.N.Khanduja, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

Counsel for the petitioner seeks permission to withdraw
this writ petition to pursue her remedy with the department.

Dismissed as withdrawn with liberty as prayed for.

August 26, 2011                                   ( RANJIT SINGH )
ramesh                                                 JUDGE