Punjab-Haryana High Court
Satya Niwas vs State Of Haryana & Another on 10 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14483 of 2011
Date of Decision: August 10, 2011
Satya Niwas
...Petitioner
Versus
State of Haryana & another
...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.Amrit Paul, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner seeks permission to withdraw
this writ petition.
Dismissed as withdrawn as prayed for.
August 10, 2011 ( RANJIT SINGH ) ramesh JUDGE