Punjab-Haryana High Court
Puran Chand Kohli vs State Of Punjab And Others on 1 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13501 of 2009
DATE OF DECISION : 01.09.2009
Puran Chand Kohli
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Peeush Gagneja, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw this petition with liberty to
avail his other remedies under the law.
Dismissed as withdrawn with the aforesaid liberty.
September 01, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE