High Court Punjab-Haryana High Court

Jagan Nath vs State Of Punjab And Others on 6 February, 2009

Punjab-Haryana High Court
Jagan Nath vs State Of Punjab And Others on 6 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh.

                                     CWP No.1804 of 2008
                                     Date of decision:06.02.2009


Jagan Nath                                        ... Petitioner
Versus
State of Punjab and others                        ... Respondents.


      CORAM: HON'BLE MR. JUSTICE PERMOD KOHLI


Present:     Mr.Sandeep Jasuja, Advocate.
             Mr.BS Chahal, DAG, Punjab, for respondent Nos.1 & 3.
             Mr.Raminder Gadhoke, Advocate,for respondent No.2.
             Mr.GS Attariwala, Advocate, for respondent No.4.

             --

PERMOD KOHLI, J. (Oral):

Learned counsel for the petitioner states that retiral benefits

have been paid to the petitioner and he has instructions to withdraw the

present writ petition.

Dismissed as withdrawn.

06.02.2009                                        (PERMOD KOHLI)
BLS                                                   JUDGE