Punjab-Haryana High Court
Harbhajan Singh vs State Of Punjab And Others on 30 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 16006 of 2008
DATE OF DECISION : 30.10.2008
Harbhajan Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Rahul Bhargava, Advocate,
for the petitioner.
Mr. M.S. Sindhu, Addl. A.G., Punjab,
for respondents No.1 to 3.
Mr. Malkeet Singh, Advocate, for
Mr. Onkar Singh, Advocate,
for respondent No.4.
***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for the petitioner, on instructions from the petitioner,
states that the petitioner may be permitted to withdraw this writ petition
with liberty to avail his alternative remedy, in accordance with law.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
October 30, 2008 ( JASWANT SINGH )
ndj JUDGE