High Court Punjab-Haryana High Court

Mohinder Singh And Others vs State Of Punjab And Others on 12 November, 2009

Punjab-Haryana High Court
Mohinder Singh And Others vs State Of Punjab And Others on 12 November, 2009
       In the High Court of Punjab and Haryana at Chandigarh


                               Civil Writ Petition No. 1414 of 1989
                               Date of Decision:November 12, 2009

Mohinder Singh and others

                                            ---Petitioners


                   versus



State of Punjab and others


                                            ---Respondents


Coram:      HONBLE MR. JUSTICE GURDEV SINGH

                 ***

Present:    Mr. J.S.Toor, Advocate,
            for the petitioners

            Mr.Amit Chaudhary,Asstt. Advocate General, Punjab
            for the respondents.

                   ***

GURDEV SINGH, J. (Oral)

Learned State counsel has submitted that, at present, no such

alleged abiana is being charged for the use of water being pumped out of

river Ghaggar.

In view of the above statement, learned counsel for the

petitioners submits that he may be permitted to withdraw this petition.

Dismissed as withdrawn.

(GURDEV SINGH)
JUDGE

November 12, 2009
PARAMJIT