IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.7651 of 2008
DATE OF DECISION: July 9, 2008
MAHABIR COLLEGE OF EDUCATION FOR WOMEN ...PETITIONER
VERSUS
NATIONAL COUNCIL FOR TEACHER ...RESPONDENTS
EDUCATION AND ANOTHER
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
PRESENT: MR. ANURAG GOYAL, ADVOCATE FOR THE PETITIONER.
MR. V.S. BHARDWAJ, ADVOCATE FOR THE RESPONDENTS.
ASHUTOSH MOHUNTA, J.(ORAL)
Sh. Anurag Goyal, counsel for the petitioner states on
instructions from the representative of the petitioner that he be allowed to
withdraw the writ petition with liberty to approach Delhi High Court for the
same relief as claimed in this writ petition as similar matters have already
been disposed of by Delhi High Court.
In view of the statement made by Sh. Goyal, the writ petition is
allowed to be withdrawn with liberty as prayed for.
(ASHUTOSH MOHUNTA)
JUDGE
July 9, 2008 (KANWALJIT SINGH AHLUWALIA)
Gulati JUDGE