IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
C.M.No.14296 of 2009 and
CWP No.10732 of 2009
Date of Order: 28.8.2009
M/s Deva Singh Sham Singh, Amritsar
...Petitioner
Versus
State of Punjab and another
....Respondent
CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Avneesh Jhingan, Advocate for the applicant-petitioner.
1. To be referred to the Reporter or not?
2. Whether the judgment should be reported in the Digest?
M.M. KUMAR,J
The prayer made in the present application is for withdrawal of
the petition CWP No.10732 of 2009 in order to enable the petitioner to
pursue the statutory remedy of appeal.
Notice of the application.
Mrs. Sudeepti Sharma, DAG, Punjab, who is present in Court
accepts notice on behalf of respondents.
After hearing the learned counsel and perusing the averments
made in the application, we allow the same and writ petition bearing
No.10732 of 2009 is dismissed as withdrawn with the aforesaid liberty.
( M.M. KUMAR )
JUDGE
August 28, 2009 ( JASWANT SINGH )
manoj JUDGE