Punjab-Haryana High Court
Avtar Singh vs State Of Punjab And Others on 25 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 15357 of 2008
Date of decision: November 25, 2008
Avtar Singh --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. JS Bhandohal, Advocate, for the petitioner.
Mr. BS Chahal, DAG, Punjab.
Ashutosh Mohunta, J (Oral).
Counsel for the petitioner states that he has instructions
from the petitioner to withdraw the present writ petition.
In view of the statement made by counsel for the
petitioner, the writ petition is dismissed as withdrawn.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 25, 2008
`ask’