Punjab-Haryana High Court
Baldev Singh vs State Of Punjab And Others on 8 August, 2008
CWP No. 15882 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 15882 of 2008
Date of decision: September 8, 2008
Baldev Singh --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. Peeush Gangeja, Advocate, for the petitioner
Ashutosh Mohunta, J.
Counsel for the petitioner prays that he be allowed to
withdraw the present writ petition with liberty to file fresh one on the
same cause of action by giving better particulars.
Dismissed as withdrawn with liberty as prayed for.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
September 8, 2008
`ask’