Punjab-Haryana High Court
Sukhdev Singh vs State Of Punjab And Others on 5 August, 2008
In the High Court of Punjab & Haryana at Chandigarh
Civil Writ Petition No. 7773 of 2008
Date of decision : 5.8.2008
Sukhdev Singh ..... Petitioner
vs
State of Punjab and others ..... Respondents
Coram: Hon’ble Mr. Justice Hemant Gupta
Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Ranjit Sharma, Advocate, for the petitioner.
Mr. P.K. Jain, Additional Advocate General, Punjab,
for respondents no.1, 2, 4, 5, and 6.
Hemant Gupta J.
Reply filed on behalf of respondents no. 1, 2, 4, 5 and 6 is taken
on record.
Learned counsel for the petitioner wishes to withdraw the
petition in view of the reply filed on behalf of the respondents.
Dismissed as withdrawn.
(Hemant Gupta)
Judge
5.8.2008 (Rajesh Bindal)
vs Judge