High Court Punjab-Haryana High Court

Lakhmi Chand vs The Financial Commissioner & … on 26 February, 2009

Punjab-Haryana High Court
Lakhmi Chand vs The Financial Commissioner & … on 26 February, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                              Civil Writ Petition No.2966 of 2009
                                 Date of Decision: February 26, 2009


Lakhmi Chand
                                                  .....PETITIONER(S)

                              VERSUS


The Financial Commissioner & Principal Secretary to the
Government of Haryana, Department of Panchayat &
Development, Haryana & Others
                                                 .....RESPONDENT(S)
                          .      .     .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. R.S. Panghal, Advocate, for the
                petitioner.


                          .      .     .

AJAI LAMBA, J (Oral)

The petitioner has already approached

the appropriate authorities with his grievances.

Learned counsel for the petitioner

wants to withdraw the petition so as to enable the

petitioner to pursue his remedies.

Dismissed as withdrawn.

(AJAI LAMBA)
February 26, 2009 JUDGE
avin