High Court Punjab-Haryana High Court

Balwinder Singh Saini vs State Of Punjab And Others on 12 November, 2008

Punjab-Haryana High Court
Balwinder Singh Saini vs State Of Punjab And Others on 12 November, 2008
CWP No.19315 of 2008                        1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                      CWP No.19315 of 2008
                                      Date of decision: 12.11.2008

Balwinder Singh Saini                                      ..Petitioner
                         Versus

State of Punjab and others                                 ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Mansur Ali, Advocate with
Mr. H.S. Deol, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition so that the petitioner can raise all the

points as raised in this writ petition before respondent No.2.

In view of the statement made by learned counsel for the

petitioner, this writ petition is dismissed as withdrawn with liberty as

prayed for granted.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 12, 2008
‘rajpal’