High Court Punjab-Haryana High Court

Atma Singh vs State Of Punjab & Others on 5 December, 2008

Punjab-Haryana High Court
Atma Singh vs State Of Punjab & Others on 5 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                         CASE NO.: CWP No.10397 of 2008

                                     DATE OF DECISION: December 5, 2008


ATMA SINGH                                                 ...PETITIONER

                                    VERSUS

STATE OF PUNJAB & OTHERS                                   ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. P.P.S. DUGGAL, ADVOCATE FOR THE PETITIONER.

MR. B.S. CHAHAL, DAG, PUNJAB.

ASHUTOSH MOHUNTA, J.(ORAL)

Counsel for the petitioner states that as per the instructions of

the petitioner the impugned order (Annexure P-11) dated 21.5.2008, has

been withdrawn by the respondents.

In view of the statement made by Sh. P.P.S. Duggal, counsel

for the petitioner, this writ petition is dismissed as having become

infructuous.



                                           (ASHUTOSH MOHUNTA)
                                                 JUDGE



December 5, 2008                               (RAJAN GUPTA)
Gulati                                            JUDGE