IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P No. 2183 of 2008
Date of decision : February 05, 2009
Ashok Kumar
...... Petitioner (s)
v.
State of Haryana and another,
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. M.R.Verma, Advocate
for the petitioner.
Mr.Harish Rathee, Sr. DAG Haryana
for the respondents.
***
AJAY TEWARI, J (Oral)
The initial dispute between the parties was with regard to the
eligibility of the petitioner. Under interim order of this Court, the petitioner
was provisionally interviewed. His result has been produced before this
Court where from it is revealed that the petitioner did not make the
benchmark.
Counsel for the petitioner wishes to challenge this aspect also.
In the circumstances, he prays for permission to withdraw this writ petition
with liberty to file a fresh composite writ petition with regard to his
eligibility/suitability.
Dismissed as withdrawn with the liberty aforestated.
( AJAY TEWARI ) February 05, 2009. JUDGE `kk'