High Court Punjab-Haryana High Court

Harbhajan Singh vs State Of Punjab And Others on 30 October, 2008

Punjab-Haryana High Court
Harbhajan Singh vs State Of Punjab And Others on 30 October, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 16006 of 2008
                                         DATE OF DECISION : 30.10.2008

Harbhajan Singh
                                                            .... PETITIONER

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. Rahul Bhargava, Advocate,
            for the petitioner.

            Mr. M.S. Sindhu, Addl. A.G., Punjab,
            for respondents No.1 to 3.

            Mr. Malkeet Singh, Advocate, for
            Mr. Onkar 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 writ petition

with liberty to avail his alternative remedy, in accordance with law.

Dismissed as withdrawn with the aforesaid liberty.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


October 30, 2008                            ( JASWANT SINGH )
ndj                                               JUDGE