IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition. No.12656 of 1996(O&M)
Decided on : 14-07-2009
Dr. Parminder Singh & others
.... Petitioners
VERSUS
State of Punjab, Chandigarh & others.
.... Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. SP Jain, Senior Advocate, with
Mr. Dheeraj Jain, Advocate,
for the petitioners.
Mr. JS Puri, Addl. A.G., Punjab,
for respondent Nos.1 and 2.
SATISH KUMAR MITTAL, J (Oral).
This application(C.M. No.7322 of 2009) has been filed
by the petitioners for permitting them to withdraw the main petition
to pursue their case with the respondents and, to approach this
Court again on the same cause of action, if the need arises.
Learned counsel for respondent Nos.1 and 2 has no
objection.
Accordingly, the application is allowed and the
permission is granted to the petitioners to withdraw the main writ
petition with the aforesaid liberty.
14th July, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE