Punjab-Haryana High Court
Jaspal Singh Etc vs State Of Punjab Etc on 9 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 19977 of 2008
Date of Decision. December 09, 2008
Jaspal Singh etc. ......Petitioners
Versus
State of Punjab etc. .....Respondents
Coram Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present Mr. P. S. Dhaliwal , Advocate
for the petitioners.
Ashutosh Mohunta, J (Oral )
Learned counsel for the petitioners states that he be
allowed to withdraw the writ petition so that the petitioners can pursue their
representation before the competent Authority.
We order accordingly.
Dismissed as withdrawn as prayed for granted.
(Ashutosh Mohunta)
Judge
December 09, 2008 (Rajan Gupta)
mamta Judge