High Court Punjab-Haryana High Court

Deepak Kumar Garg vs State Of Haryana And Others on 31 October, 2008

Punjab-Haryana High Court
Deepak Kumar Garg vs State Of Haryana And Others on 31 October, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                                  C.W.P. No. 15400 of 2007
                                          DATE OF DECISION : 31.10.2008

Deepak Kumar Garg
                                                            .... PETITIONER

                                   Versus

State of Haryana and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
              HON'BLE MR. JUSTICE AJAY TEWARI


Present:      Mr. R.M. Singh, Advocate,
              for the petitioner.

              Mr. Gagandeep Singh Wasu, DAG, Haryana,
              for respondents No.1 and 2.

              Mr. Sanjay Chauhan, Advocate,
              for respondent No.3.

                     ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time and in view of the disputed

questions of facts, raised in this petition, counsel for the petitioner states

that the petitioner may be permitted to withdraw this writ petition with

liberty to file the civil suit.

Dismissed as withdrawn with the aforesaid liberty.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


October 31, 2008                            ( AJAY TEWARI )
ndj                                              JUDGE