Delhi High Court
The Chairman & Managing Director, … vs Sh.D.L.Trehan on 4 April, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) No.12376/2005
% Date of Decision: 04.04.2011
The Chairman & Managing Director, MTNL & ...... Petitioners
Ors.
Through Mr.Ayushya Kumar, Advocate for
petitioner No. 1
Ms.Jyoti Singh, Sr. Advocate with Mr. Anuj
Aggarwal, Advocate for petitioner Nos.1 & 2
Versus
Sh.D.L.Trehan ...... Respondent
Through Nemo
CORAM:
HON'BLE MR.JUSTICE ANIL KUMAR
HON'BLE MS.JUSTICE VEENA BIRBAL
1. Whether reporters of Local papers may NO
be allowed to see the judgment?
2. To be referred to the reporter or not? NO
3. Whether the judgment should be NO
reported in the Digest?
ANIL KUMAR, J.
*
The learned counsel for petitioner No.1 and petitioner Nos.2 & 3, on
instructions, seek to withdraw the petition.
The writ petition is, therefore, dismissed as withdrawn.
Parties are left to bear their own costs.
ANIL KUMAR, J.
VEENA BIRBAL, J.
April 04, 2011.
rs