Punjab-Haryana High Court
Maha Singh And Others vs Shri Ranbir Singh Khatra on 18 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2215 of 2009 (O&M)
Date of decision: 18.12.2009
Maha Singh and others ......Petitioner(s)
Versus
Shri Ranbir Singh Khatra ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Surmukh Singh, Advocate for the petitioner.
Rakesh Kumar Garg, J.(Oral)
CM No.29730-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.2215 of 2009
After arguing the case for some time, learned counsel for the
petitioner wishes to withdraw the present petition with liberty to file fresh
petition on the same cause of action with better particulars.
With the aforesaid liberty, this petition is ordered to be
dismissed as withdrawn.
December 18, 2009 (RAKESH KUMAR GARG) ps JUDGE