High Court Punjab-Haryana High Court

Jai Singh And Others vs State Of Haryana And Others on 28 August, 2009

Punjab-Haryana High Court
Jai Singh And Others vs State Of Haryana And Others on 28 August, 2009
            In the High Court of Punjab and Haryana at Chandigarh


                                           C.W.P. No. 12444 of 2009 (O&M)

                                             Date of Decision: August 28, 2009

Jai Singh and others.

                                                                 ... Petitioners

                                    Versus

State of Haryana and others.

                                                              ... Respondents


Coram:        Hon'ble Mr. Justice J.S. Khehar,
              Hon'ble Mr. Justice S.D. Anand.

Present :     Mr. Gurinder Pal Singh, Advocate,
              for the petitioners.


J.S. Khehar, J. (Oral)

Learned counsel for the applicant-petitioners states, that he

may be permitted to withdraw the main writ petition, with liberty to file a

fresh writ petition on the same cause of action with better particulars.

The main writ petition fixed for 01.09.2009 is preponed for

today and the same is dismissed as withdrawn, with liberty as

aforementioned.


                                                                ( J.S. Khehar )
                                                                        Judge


August 28, 2009                                                 ( S.D. Anand )
vkd                                                                     Judge