High Court Punjab-Haryana High Court

Baltej Singh And Others vs State Of Punjab And Others on 20 November, 2008

Punjab-Haryana High Court
Baltej Singh And Others vs State Of Punjab And Others on 20 November, 2008
IN THE HIGH           COURT       OF   PUNJAB      AND      HARYANA        AT
CHANDIGARH.

            CIVIL WRIT PETITION NO. 13576 OF 2008

            DATE OF DECISION: November 20, 2008.

                   Parties Name

Baltej Singh and others

                                       ..PETITIONERS
       VERSUS
State of Punjab and others

                                       ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE
HON’BLE MR. JUSTICE JASBIR SINGH

PRESENT: Ms. Deepinder Kaur,
Advocate, for the petitioners.
Ms. Madhu Dayal, Addl. A.G., Punjab,
Ms. Simranjit Chahal, Advocate,

T.S.THAKUR, CHIEF JUSTICE (oral)

Order

After arguing the matter at some length , learned counsel for

the petitioners seeks leave to withdraw this writ petition reserving liberty

for the petitioners to approach the competent authority for action against

respondent No. 5 for the alleged felling of the Peepal tree in question.

Dismissed as withdrawn with liberty as prayed for.

( T.S.THAKUR)
CHIEF JUSTICE

(JASBIR SINGH)
November 20, 2008. JUDGE
DKC