Punjab-Haryana High Court
Krishna Malik vs State Of Haryana & Ors on 23 April, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                              CHANDIGARH.
                                       Civil Writ Petition No. 15234 of 2008
                                    DATE OF DECISION : APRIL 23, 2009
KRISHNA MALIK
                                                        ....... PETITIONER(S)
                                  VERSUS
STATE OF HARYANA & ORS.
                                                        .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Gaurav Mohunta, Advocate, for the petitioner(s).
         Mr. Sunil Nehra, AAG, Haryana.
         Mr. Jagdish Manchanda, Advocate, for respondent No.5.
AJAI LAMBA, J. (Oral)
Learned counsel for the petitioner wants to withdraw the
petition to enable the petitioner to avail alternate remedy.
Dismissed as withdrawn with liberty as prayed for.
April 23, 2009 ( AJAI LAMBA ) Kang JUDGE