High Court Punjab-Haryana High Court

Gurdarshan Singh vs State Of Punjab & Others on 18 December, 2008

Punjab-Haryana High Court
Gurdarshan Singh vs State Of Punjab & Others on 18 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 3913 of 2007
                       Date of decision: December 18, 2008


Gurdarshan Singh                   ---   Petitioner


           Versus

State of Punjab & others            ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Dr. ML Sachdeva, Advocate, for the petitioner.

Ms. Charu Tuli, Senior DAG, Punjab.

Ashutosh Mohunta, J (Oral).

Counsel for the petitioner states that he has instructions
from the petitioner to withdraw the present writ petition.

In view of the statement made by counsel for the
petitioner, the writ petition is dismissed as withdrawn.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 18, 2008
`ask’