Punjab-Haryana High Court
Anurag Verma And Others vs Union Territory on 15 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 11984 of 2008
DATE OF DECISION : 15.07.2008
Anurag Verma and others
.... PETITIONERS
Versus
Union Territory, Chandigarh and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present: Mr. Harbhagwan Singh, Senior Advocate, with
Mr. S.P.S. Sidhu, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
Mr. S.P.S. Sidhu states that since the petition has not been
properly drafted, therefore, he may be permitted to withdraw this petition
with liberty to file a fresh petition on the same cause of action, with some
more documents.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
July 15, 2008 ( AUGUSTINE GEORGE MASIH )
ndj JUDGE