CWP No.19305of2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.19305 of 2008
Date of decision: 12.11.2008
Devi Dass ..Petitioner
Versus
Union of India and others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. APS Shergill, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to avail the appropriate
remedy.
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petitioner, this writ petition is dismissed as withdrawn with liberty as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’