High Court Punjab-Haryana High Court

Ashok Kumar vs State Of Haryana And Another on 5 February, 2009

Punjab-Haryana High Court
Ashok Kumar vs State Of Haryana And Another on 5 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                       C.W.P No. 2183 of 2008
                                       Date of decision : February 05, 2009


Ashok Kumar

                                             ...... Petitioner (s)

                           v.

State of Haryana and another,
                                             ...... Respondent(s)

                                ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***
Present : Mr. M.R.Verma, Advocate
for the petitioner.

Mr.Harish Rathee, Sr. DAG Haryana
for the respondents.

***
AJAY TEWARI, J (Oral)

The initial dispute between the parties was with regard to the

eligibility of the petitioner. Under interim order of this Court, the petitioner

was provisionally interviewed. His result has been produced before this

Court where from it is revealed that the petitioner did not make the

benchmark.

Counsel for the petitioner wishes to challenge this aspect also.

In the circumstances, he prays for permission to withdraw this writ petition

with liberty to file a fresh composite writ petition with regard to his

eligibility/suitability.

Dismissed as withdrawn with the liberty aforestated.

                                          ( AJAY TEWARI              )
February      05, 2009.                        JUDGE
`kk'