Punjab-Haryana High Court
Present: Mr. Surender Deswal vs Unknown on 4 February, 2009
CM No. 1942 of 2009 in
C.W.P. No. 20448 of 2008
Yogender Nain Vs. State of Haryana and others
Present: Mr. Surender Deswal, Advocate
for the applicant-petitioner.
***
This is an application for withdrawal of the writ petition
on the ground that the necessary relief has been granted to the petitioner.
Allowed as prayed for.
Dismissed as withdrawn.
(AJAY TEWARI)
JUDGE
February 04, 2009
sunita