IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.11136 of 2011
Date of Decision. 04.07.2011
Arvind Kishore Datta son of Sh. Kiran Kishore Datta r/o Gali No.6, Jethi
Nagar, Khanna, Distt. Ludhiana
......Petitioner
Versus
Union of India through Director, Department of Post, Dak Bhawan,
Sansad Marg, New Delhi and others
.....Respondents
Present: Mr. Pankaj Bali, Advocate
for the petitioner.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K. KANNAN J.(ORAL)
1. Learned counsel for the petitioner seeks for permission for
withdrawal of the writ petition.
2. As ordered, the writ petition is dismissed as withdrawn. The
petitioner will have a liberty to challenge the investigation against him,
if there are any materials, in independent proceedings in the manner
known to law.
(K. KANNAN)
JUDGE
July 04, 2011
Pankaj*