C.W.P No. 4 OF 2008.
******
Satish Goel vs The State of Haryana and others
Present : Mr. Vikrant Hooda, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG Haryana
for respondents No.1 to 4.
Mr. J.P.Sharma, Advocate
for respondent No.5.
*******
Counsel for the petitioner states that even though the
respondents have promoted the petitioner yet they have not given him the
promotion from the due date.
In the circumstances, counsel for the petitioner prays for
permission to withdraw this writ petition with liberty to agitate that part of
his claim.
Allowed as prayed for. Dismissed as withdrawn.
( AJAY TEWARI ) March 06, 2009. JUDGE `kk'