High Court Punjab-Haryana High Court

Dr. Js Dalal vs The State Of Punjab on 2 December, 2008

Punjab-Haryana High Court
Dr. Js Dalal vs The State Of Punjab on 2 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 6441 of 2008
                       Date of decision: December 2, 2008


Dr. JS Dalal                 ---   Petitioner


           Versus

The State of Punjab           ---- Respondent

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. RK Chopra, Sr. Advocate, with
Ms. Maninder, Advocate, for the
petitioner.

Mr. BS Chahal, DAG, Punjab.

Ashutosh Mohunta, J (Oral).

Counsel for the petitioner states that he has instructions
from the petitioner to withdraw the present writ petition.

In view of the statement made by counsel for the
petitioner, the writ petition is dismissed as withdrawn.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 2, 2008
`ask’