High Court Punjab-Haryana High Court

Avtar Singh vs State Of Punjab And Others on 12 November, 2008

Punjab-Haryana High Court
Avtar Singh vs State Of Punjab And Others on 12 November, 2008
CWP No.19322 of 2008                1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                        CWP No.19322 of 2008
                                        Date of decision: 12.11.2008

Avtar Singh                                         ..Petitioner
                                 Versus

State of Punjab and others                          ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. G.S. Nagra, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition.

In view of the statement made by learned counsel for the

petitioner, this writ petition is dismissed as withdrawn.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 12, 2008
‘rajpal’