Punjab-Haryana High Court
Present: Mr.Naveen Daryal vs After Arguing For Some Time … on 18 March, 2009
C.W.P. No. 4165 of 2009 Laxmi Chand vs. State of Haryana and others Present: Mr.Naveen Daryal, Advocate for the petitioner. ***
After arguing for some time learned counsel for the
petitioner has made limited prayer that he should be permitted to make a
representation to the respondent No.2.
In my opinion no such liberty is required. The petitioner
has all the right to move an application before the competent authority.
Dismissed as withdrawn.
(AJAY TEWARI)
JUDGE
March 18, 2009
sunita