Punjab-Haryana High Court
Manjit Kaur vs State Of Punjab And Others on 24 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17753 of 2008
DATE OF DECISION : 24.10.2008
Manjit Kaur
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. B.S. Bali, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw this petition with liberty to
file an appeal under Section 216 (3) of the Punjab Panchayati Raj Act, 1994,
against the impugned order of recovery, passed by the Block Development
and Panchayat Officer, Rayya, Amritsar, in accordance with law.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
October 24, 2008 ( JASWANT SINGH )
ndj JUDGE