High Court Punjab-Haryana High Court

Paramjit Singh vs State Of Punjab And Others on 16 September, 2008

Punjab-Haryana High Court
Paramjit Singh vs State Of Punjab And Others on 16 September, 2008
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petitioner, this writ petition is dismissed as withdrawn with liberty as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’