Punjab-Haryana High Court
Narinder Singh vs State Of Punjab & Others on 18 December, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Miscellaneous No.20277 of 2009 &
Civil Writ Petition No.2797 of 2001
Date of Decision: December 18, 2009
Narinder Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. M.S. Bal, Advocate, for the
applicant-petitioner.
. . .
AJAI LAMBA, J (Oral)
C.M. No.20277 of 2009
The main petition was admitted on
27.2.2001.
The application has been filed
for withdrawal of the main writ petition. The
application is supported by affidavit of the
petitioner.
Application is allowed.
C.W.P. No.2797 of 2001
Dismissed as withdrawn.
(AJAI LAMBA)
CWP No. of 2009 [2]
December 18, 2009 JUDGE
avin