Punjab-Haryana High Court
Jai Singh And Others vs State Of Haryana And Others on 28 August, 2009
In the High Court of Punjab and Haryana at Chandigarh
C.W.P. No. 12444 of 2009 (O&M)
Date of Decision: August 28, 2009
Jai Singh and others.
... Petitioners
Versus
State of Haryana and others.
... Respondents
Coram: Hon'ble Mr. Justice J.S. Khehar,
Hon'ble Mr. Justice S.D. Anand.
Present : Mr. Gurinder Pal Singh, Advocate,
for the petitioners.
J.S. Khehar, J. (Oral)
Learned counsel for the applicant-petitioners states, that he
may be permitted to withdraw the main writ petition, with liberty to file a
fresh writ petition on the same cause of action with better particulars.
The main writ petition fixed for 01.09.2009 is preponed for
today and the same is dismissed as withdrawn, with liberty as
aforementioned.
( J.S. Khehar )
Judge
August 28, 2009 ( S.D. Anand )
vkd Judge