High Court Punjab-Haryana High Court

Vinod Kumar Mehta vs State Of Punjab Others on 13 October, 2009

Punjab-Haryana High Court
Vinod Kumar Mehta vs State Of Punjab Others on 13 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 15706 of 2009
                                        DATE OF DECISION : 13.10.2009

Vinod Kumar Mehta

                                                          .... PETITIONER

                                  Versus

State of Punjab others

                                                      ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. H.S. Sethi, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel states that the petitioner

may be permitted to withdraw this petition with liberty to make a

representation to the Government for withdrawal of his transfer order, in

view of the Government policy, as the petitioner has to retire after about 8

months.

Dismissed as withdrawn with the aforesaid liberty.




October 13, 2009                           ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE