Punjab-Haryana High Court
Ashok Kumar Joshi vs State Of Punjab And Others on 8 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13964 of 2009
DATE OF DECISION : 08.09.2009
Ashok Kumar Joshi
... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Vivek Sharma, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel states that the petitioner
may be permitted to withdraw this petition with liberty to avail the
alternative remedy, which admittedly is available to him.
Dismissed as withdrawn with the aforesaid liberty.
September 08, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE