Punjab-Haryana High Court
Balbir Singh vs State Of Punjab & Anr on 12 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 12138 of 2009
DATE OF DECISION : AUGUST 12, 2009
BALBIR SINGH
....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ANR.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. RK Arya, Advocate, for the petitioner(s).
AJAI LAMBA, J. (Oral)
Learned counsel for the petitioner wants to withdraw the
petition to file a better petition after laying proper foundation for the claim
of the petitioner.
Dismissed as withdrawn with liberty as prayed for.
August 12, 2009 ( AJAI LAMBA )
Kang JUDGE
2
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?