High Court Punjab-Haryana High Court

Maha Singh And Others vs Shri Ranbir Singh Khatra on 18 December, 2009

Punjab-Haryana High Court
Maha Singh And Others vs Shri Ranbir Singh Khatra on 18 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.2215 of 2009 (O&M)
                                      Date of decision: 18.12.2009


Maha Singh and others                              ......Petitioner(s)

                               Versus

Shri Ranbir Singh Khatra                           ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Surmukh Singh, Advocate for the petitioner.

Rakesh Kumar Garg, J.(Oral)

CM No.29730-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.2215 of 2009

After arguing the case for some time, learned counsel for the

petitioner wishes to withdraw the present petition with liberty to file fresh

petition on the same cause of action with better particulars.

With the aforesaid liberty, this petition is ordered to be

dismissed as withdrawn.




December 18, 2009                           (RAKESH KUMAR GARG)
ps                                                  JUDGE