High Court Punjab-Haryana High Court

Amar Chand And Others vs Goddi And Another on 2 July, 2009

Punjab-Haryana High Court
Amar Chand And Others vs Goddi And Another on 2 July, 2009
  CRM No. M-34092 of 2008                         1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-34092 of 2008 (O&M)
                                Date of decision: 2.7.2009

Amar Chand and others                                 ...Petitioners

                            Versus

Goddi and another                                     ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Ravi Kant Sharma, Advocate, for the petitioners.
             Mr. Kunal Dawar, Advocate, for respondent no.1.


Rajan Gupta, J.

Learned counsel for the petitioners states that he be allowed

to withdraw the present petition with liberty to file a fresh one with

better particulars.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
July 02, 2009
‘rajpal’