Punjab-Haryana High Court
Kailash Parsad Yadav vs Union Of India & Others on 27 November, 2008
CWP No.20068 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.20068 of 2008
Date of decision: 27.11.2008
Kailash Parsad Yadav ..Petitioner
Versus
Union of India & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rohit Dheer, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition.
In view of the statement made by learned counsel for the
petitioner, this writ petition is dismissed as withdrawn.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
November 27, 2008
‘rajpal’