PUNJAB AND HARYANA HIGH COURT, CHANDIGARH.
***
CWP No. 16268 of 2009.
Date of Decision: 26.10.2009.
***
All India Human Rights Associations Vs. Punjab State and others.
***
CORAM: Hon’ble Mr. Justice T.S.Thakur, Chief Justice and
Hon’ble Mr. Justice Mahesh Grover.
***
Present: Shri Sham Khawaja, Advocate, with
Shri B.S.Pannu, Advocate.
***
T.S.Thakur, CJ (Oral)
After arguing the matter at some length, learned counsel for the petitioners
seeks leave to withdraw the writ petition reserving liberty for the petitioners to seek
appropriate redress for the breach or obstructions or any orders issued by this Court
against those committing any such breach.
Dismissed as withdrawn with the liberty prayed for.
(T.S.Thakur)
Chief Justice
(Mahesh Grover)
October 26, 2009 Judge
Malik