High Court Punjab-Haryana High Court

Navraj Singh And Another vs State Of Punjab And Others on 4 December, 2008

Punjab-Haryana High Court
Navraj Singh And Another vs State Of Punjab And Others on 4 December, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 20425 of 2008
                                        DATE OF DECISION : 04.12.2008

Navraj Singh and another
                                                         .... PETITIONERS

                                  Versus

State of Punjab and others
                                                      ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. J.S. Thind, Advocate,
            for the petitioners.

                        ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel for the petitioners states

that the petitioners may be permitted to withdraw this writ petition with

liberty to pursue their representation, which they have already filed before

respondent No.2.

Dismissed as withdrawn with the aforesaid liberty.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


December 04, 2008                          ( JASWANT SINGH )
ndj                                              JUDGE