Punjab-Haryana High Court
Avinash Chander Kamra vs State Of Punjab & Others on 3 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
                                 Civil Writ Petition No.16225 of 2009
                                     Date of Decision: November 03, 2009
Avinash Chander Kamra
                                                      .....PETITIONER(S)
                                    VERSUS
State of Punjab & Others
                                                    .....RESPONDENT(S)
                                .     .      .
 CORAM:               HON'BLE MR. JUSTICE AJAI LAMBA
 PRESENT: -           Mr. Pankaj Gupta, Advocate, for the petitioner(s).
                                .     .      .
AJAI LAMBA, J (Oral)
The petitioner had earlier approached the Civil Court
against the action of the respondents in directing recovery from the
petitioner.
Learned counsel contends that let this petition be
dismissed as withdrawn to enable the petitioner to approach the Civil
Court.
Dismissed as withdrawn to avail alternate remedy as
permissible in law.
                                                        (AJAI LAMBA)
November 03, 2009                                          JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?