High Court Punjab-Haryana High Court

Sukhwinder Singh Son Of Pargat … vs State Of Punjab And Others on 6 July, 2011

Punjab-Haryana High Court
Sukhwinder Singh Son Of Pargat … vs State Of Punjab And Others on 6 July, 2011
     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
                            CHANDIGARH
                               C.W.P. No.11507 of 2011
                               Date of Decision.06.07.2011


Sukhwinder Singh son of Pargat Singh and others         .....Petitioners

                                   Versus

State of Punjab and others                        .....Respondents

Present: Mr. Mohd. Salim, Advocate
for the petitioners.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

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?

-.-

K. KANNAN J.(ORAL)

1. Learned counsel for the petitioners seeks for permission to

withdraw the writ petition with liberty to approach the appropriate

authority and take action in accordance with law.

2. The writ petition is dismissed as withdrawn with liberty as

aforesaid.

(K. KANNAN)
JUDGE
July 06, 2011
Pankaj