High Court Punjab-Haryana High Court

Memta vs Union Of India And Others on 24 August, 2009

Punjab-Haryana High Court
Memta vs Union Of India And Others on 24 August, 2009
IN THE HIGH          COURT        OF   PUNJAB    AND     HARYANA        AT
CHANDIGARH.

             CIVIL WRIT PETITION NO. 12934 OF 2009

             DATE OF DECISION : August 24, 2009.

                   Parties Name

Memta

                                       ...PETITIONER
      VERSUS

Union of India and others

                                       ...RESPONDENTS


CORAM:       HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Jagdish Manchanda,
         Advocate, for the petitioner.


JASBIR SINGH, J. (oral)

ORDER:

After arguing for some time, counsel for the petitioner states

that this writ petition be dismissed as withdrawn with liberty to file fresh

one after giving better particulars. Liberty granted. Dismissed as

withdrawn.

( Jasbir Singh )
Judge

August 24, 2009.

DKC