High Court Punjab-Haryana High Court

Karnail Singh And Others vs State Of Punjab And Others on 6 July, 2009

Punjab-Haryana High Court
Karnail Singh And Others vs State Of Punjab And Others on 6 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                           Civil Writ Petition No. 9687 of 2009
                           Date of decision: 06.07.2009


Karnail Singh and others
                                                        ...Petitioners

                                   Versus

State of Punjab and others                               ...Respondents


CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
       HON'BLE MR. JUSTICE S.D.ANAND.

Present:    Mr. Munish Jolly, Advocate for the petitioners.

                                            *****

J.S.KHEHAR,J.(Oral)

Learned counsel for the petitioners states that he may be

permitted to withdraw the instant writ petition so as to enable him to move a

Civil Misc. Application in Civil Writ Petition No.7730 of 2008 disposed of

by an order dated 6.1.2009.

Allowed as prayed for.

Dismissed as withdrawn.


                                                    (J.S.KHEHAR)
                                                         JUDGE




July 06, 2009                                        (S.D.ANAND)
Pka                                                      JUDGE