Punjab-Haryana High Court
Dr. Davinder Pal Singh vs State Of Punjab & Others on 23 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.18375 of 2008
DATE OF DECISION: October 23, 2008
DR. DAVINDER PAL SINGH ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. A.S. BHATTI, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the writ petition so that the petitioner can approach the
departmental authorities.
Dismissed as withdrawn with liberty as prayed for granted.
(ASHUTOSH MOHUNTA)
JUDGE
October 23, 2008 (RAJAN GUPTA)
Gulati JUDGE