Punjab-Haryana High Court
Sunita Goyal vs State Of Punjab & Others on 13 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.17450 of 2009
Date of Decision: November 13, 2009
Sunita Goyal
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Raman B. Garg, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
Learned counsel contends that in
pursuance of public notice issued by the
respondents, the petitioner has already appeared
before the Committee and has given proof of the
fact that the certificate, termed as bogus in the
impugned order, is indeed genuine.
Learned counsel wants to withdraw
the petition.
Dismissed as withdrawn.
(AJAI LAMBA)
November 13, 2009 JUDGE
avin