High Court Punjab-Haryana High Court

Kuldip Singh Etc vs Union Territory Chandigarh Etc on 16 February, 2009

Punjab-Haryana High Court
Kuldip Singh Etc vs Union Territory Chandigarh Etc on 16 February, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH



                                           In C.W.P. No. 16987 of 2008
                                  DATE OF DECISION: February 16, 2009


Kuldip Singh Etc.                                     .........PETITIONER(S)


                                  VERSUS



Union Territory Chandigarh Etc.                       ......RESPONDENT(S)



CORAM: HON'BLE MR. JUSTICE AJAI LAMBA


Present: Mr. D.S. Patwalia, Advocate,
         Advocate, for the petitioners.

          Ms. Lisa Gill, Advocate,
          for respondents no. 1, 4 & 5.


AJAI LAMBA, J. (ORAL)

Learned counsel for the petitioner states that the substantial relief

has been granted to the petitioners and, therefore, the petition be allowed to

be dismissed as withdrawn at this stage.

Dismissed as withdrawn at this stage.

16.02.2009                                                 (AJAI LAMBA)
shivani                                                        JUDGE