High Court Punjab-Haryana High Court

Jogi Ram vs State Of Punjab And Others on 18 November, 2008

Punjab-Haryana High Court
Jogi Ram vs State Of Punjab And Others on 18 November, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 19553 of 2008
                                         DATE OF DECISION : 18.11.2008

Jogi Ram
                                                            .... PETITIONER

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. Arun Takhi, Advocate,
            for the petitioner.

                   ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, when the court is not inclined to

entertain this petition, learned counsel for the petitioner states that the

petitioner may be permitted to withdraw this writ petition with liberty to

avail his alternative remedy.

Dismissed as withdrawn without prejudice to the right of the

petitioner to avail the alternative remedy in accordance with law.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


November 18, 2008                           ( JASWANT SINGH )
ndj                                               JUDGE