CWP No.16418 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.16418 of 2008
Date of decision: 16.9.2008
Paramjit Singh ..Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Krishan Singh, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition so that he can file his representation to
the respondents.
In view of the statement made by learned counsel for the
petitioner, this writ petition is dismissed as withdrawn with liberty as
prayed for granted.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
September 16, 2008
‘rajpal’