Punjab-Haryana High Court
Krishna Devi vs Chandigarh Administration on 23 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.9112 of 2011
Krishna Devi
...Petitioner
Versus
Chandigarh Administration, Union Territory, Chandigarh
...Respondent
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
Present: Mr.Inderjeet Sharma, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner seeks permission to withdraw
this writ petition to have his alternative remedy before a civil court.
Dismissed as withdrawn with liberty as prayed for.
May 23, 2011 ( RANJIT SINGH ) ramesh JUDGE