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Dismissed as withdrawn with the aforesaid liberty.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