High Court Punjab-Haryana High Court

Tarsem Lal Loona vs State Of Punjab & Others on 5 October, 2009

Punjab-Haryana High Court
Tarsem Lal Loona vs State Of Punjab & Others on 5 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Civil Writ Petition No.15272 of 2009
                                      Date of Decision: October 05, 2009


Tarsem Lal Loona
                                                     .....PETITIONER(S)

                                   VERSUS


State of Punjab & Others
                                                   .....RESPONDENT(S)
                               .     .      .


 CORAM:              HON'BLE MR. JUSTICE AJAI LAMBA


 PRESENT: -          Mr. R.S. Manhas,             Advocate,     for
                     the petitioner.


                               .     .      .

AJAI LAMBA, J (Oral)

Learned counsel wants to withdraw

the petition to enable the petitioner to approach

the authorities to convince them to allow the

petitioner to stay at Pathankot in view of the

fact that the petitioner is scheduled to retire

in one year and five months time.

Dismissed as withdrawn with liberty

as prayed for.


                                                       (AJAI LAMBA)
October 05, 2009                                          JUDGE
avin



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?