High Court Punjab-Haryana High Court

Union Of India vs Lal Singh And Another on 6 July, 2009

Punjab-Haryana High Court
Union Of India vs Lal Singh And Another on 6 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                         Civil Writ Petition No. 9692 of 2009
                         Date of decision: 06.07.2009


Union of India
                                                        ...Petitioner

                                   Versus

Lal Singh and another                                 ...Respondents


CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
       HON'BLE MR. JUSTICE S.D.ANAND.

Present:    Mr. S.K.Sharma, Central Government Counsel
            for the petitioner.

                                             *****

J.S.KHEHAR,J.(Oral)

Learned counsel for the petitioner states that he may be

permitted to withdraw the instant writ petition.

Dismissed as withdrawn.


                                                     (J.S.KHEHAR)
                                                          JUDGE




July 06, 2009                                        (S.D.ANAND)
Pka                                                      JUDGE