Punjab-Haryana High Court
Karnail Singh And Others vs State Of Punjab And Others on 6 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No. 9687 of 2009
Date of decision: 06.07.2009
Karnail Singh and others
...Petitioners
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Munish Jolly, Advocate for the petitioners.
*****
J.S.KHEHAR,J.(Oral)
Learned counsel for the petitioners states that he may be
permitted to withdraw the instant writ petition so as to enable him to move a
Civil Misc. Application in Civil Writ Petition No.7730 of 2008 disposed of
by an order dated 6.1.2009.
Allowed as prayed for.
Dismissed as withdrawn.
(J.S.KHEHAR)
JUDGE
July 06, 2009 (S.D.ANAND)
Pka JUDGE