High Court Punjab-Haryana High Court

Mahabir College Of Education For … vs National Council For Teacher on 9 July, 2008

Punjab-Haryana High Court
Mahabir College Of Education For … vs National Council For Teacher on 9 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                          CASE NO.: CWP No.7651 of 2008

                                          DATE OF DECISION: July 9, 2008


MAHABIR COLLEGE OF EDUCATION FOR WOMEN ...PETITIONER


                                   VERSUS

NATIONAL COUNCIL FOR TEACHER                               ...RESPONDENTS

EDUCATION AND ANOTHER

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

PRESENT: MR. ANURAG GOYAL, ADVOCATE FOR THE PETITIONER.

MR. V.S. BHARDWAJ, ADVOCATE FOR THE RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

Sh. Anurag Goyal, counsel for the petitioner states on

instructions from the representative of the petitioner that he be allowed to

withdraw the writ petition with liberty to approach Delhi High Court for the

same relief as claimed in this writ petition as similar matters have already

been disposed of by Delhi High Court.

In view of the statement made by Sh. Goyal, the writ petition is

allowed to be withdrawn with liberty as prayed for.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



July 9, 2008                        (KANWALJIT SINGH AHLUWALIA)
Gulati                                       JUDGE