High Court Punjab-Haryana High Court

Avtar Singh vs State Of Punjab & Others on 18 December, 2009

Punjab-Haryana High Court
Avtar Singh vs State Of Punjab & Others on 18 December, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.19622 of 2009
                                   Date of Decision: December 18, 2009


Avtar Singh
                                                   .....PETITIONER(S)

                               VERSUS



State of Punjab & Others
                                                  .....RESPONDENT(S)
                           .       .     .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. Maninder Arora, Advocate, for
                 the petitioner.


                           .       .      .


AJAI LAMBA, J (Oral)

Learned counsel for the petitioner

wants to withdraw the petition to enable the

petitioner to file a fresh petition in case the

petitioner is acquitted in the criminal case.

It transpires that the punishment

has been imposed on account of conviction in a

criminal case in which the petitioner committed

offence under the Prevention of Corruption Act.

Dismissed as withdrawn with liberty

as prayed for.

(AJAI LAMBA)
December 18, 2009 JUDGE
avin