High Court Punjab-Haryana High Court

Sehdev Verma vs The Deputy Commissioner on 31 May, 2011

Punjab-Haryana High Court
Sehdev Verma vs The Deputy Commissioner on 31 May, 2011
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                             Letters Patent Appeal No. 32 of 2011(O&M)
                             Date of decision:31st May, 2011


Sehdev Verma
                                                       .......Appellant

                             Versus

The Deputy Commissioner, Jalandhar & Others
                                          ........Respondents

CORAM: HON’BLE MR. JUSTICE JASBIRI SINGH
HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Ms. Jatinderjit Kaur, Advocate
for the appellant.

Mr. Manohar Lall, Addl.A.G.Punjab,
for the respondent-State.

1. Whether Reporters of local papers may be allowed to see
the judgment? Yes/No

2. To be referred to the Reporters or not?Yes/No

3. Whether the judgment should be reported in the Digest?

Yes/No

Jasbir Singh, J.(Oral)

After arguing for some time, learned counsel for the

appellant wishes to withdraw this appeal to file a review application.

Ordered accordingly.

[JASBIR SINGH]
JUDGE

[RAKESH KUMAR GARG]
JUDGE
31st May, 2011
Shivani Kaushik