Punjab-Haryana High Court
Vijay Sharma vs State Of Punjab And Others on 23 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 4770 of 2007
DATE OF DECISION : 23.07.2009
Vijay Sharma
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. B.S. Walia, Advocate,
for the petitioner.
Mr. J.S. Puri, Addl. A.G., Punjab,
for respondents No.1 to 3.
Mr. T.P. Singh, Advocate,
for respondent No.4.
***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for the petitioner, on instructions from the petitioner,
states that the petitioner may be permitted to withdraw this petition with
liberty to pursue the matter before the authorities.
Dismissed as withdrawn with the aforesaid liberty.
July 23, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE