High Court Punjab-Haryana High Court

Antu Ram And Others vs The State Of Haryana And Others on 8 November, 2011

Punjab-Haryana High Court
Antu Ram And Others vs The State Of Haryana And Others on 8 November, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                                 C.W.P. No. 20686 of 2011
                                        DATE OF DECISION : 08.11.2011

Antu Ram and others
                                                         .... PETITIONERS

                                  Versus

The State of Haryana and others

                                                      ..... RESPONDENTS


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


Present:    Mr. Ashish Aggarwal, Advocate,
            for the petitioners.

                        ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, learned counsel for the petitioners

states that the petitioners may be permitted to withdraw this petition with

liberty to file a title suit under Section 13-A of the Punjab Village Common

Lands (Regulation) Act, 1961 (As Applicable to Haryana).

Dismissed as withdrawn with the aforesaid liberty.




                                           ( SATISH KUMAR MITTAL )
                                                    JUDGE



November 08, 2011                           ( PARAMJEET SINGH )
ndj                                               JUDGE