High Court Punjab-Haryana High Court

Jagroop Singh vs Satwant Singh Johal on 16 September, 2009

Punjab-Haryana High Court
Jagroop Singh vs Satwant Singh Johal on 16 September, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                                     C.O.C.P.No.1687 of 2009
                                     Date of Decision:-16.9.2009



Jagroop Singh                                             ...Petitioner

                                     Versus

Satwant Singh Johal, IAS and others
                                                          ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Ms.Naiya Gill, Advocate for the petitioner.

Rakesh Kumar Garg, J. (Oral):

After arguing for some time, learned counsel for the

petitioner wishes to withdraw the present petition with liberty to the

petitioner to seek any other appropriate remedy for redressal of his

grievances in accordance with law.

With the aforesaid liberty, the present petition is ordered

to be dismissed as withdrawn.




                                               (Rakesh Kumar Garg)
16.9.2009                                                Judge
AS