High Court Punjab-Haryana High Court

M/S Deva Singh Sham Singh vs State Of Punjab And Another on 28 August, 2009

Punjab-Haryana High Court
M/S Deva Singh Sham Singh vs State Of Punjab And Another on 28 August, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                     HARYANA AT CHANDIGARH
                                  C.M.No.14296 of 2009 and
                                  CWP No.10732 of 2009
                                  Date of Order: 28.8.2009
M/s Deva Singh Sham Singh, Amritsar
                                                   ...Petitioner
                              Versus
State of Punjab and another
                                                   ....Respondent

CORAM: HON’BLE MR. JUSTICE M.M. KUMAR
HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Avneesh Jhingan, Advocate for the applicant-petitioner.

1. To be referred to the Reporter or not?

2. Whether the judgment should be reported in the Digest?

M.M. KUMAR,J

The prayer made in the present application is for withdrawal of

the petition CWP No.10732 of 2009 in order to enable the petitioner to

pursue the statutory remedy of appeal.

Notice of the application.

Mrs. Sudeepti Sharma, DAG, Punjab, who is present in Court

accepts notice on behalf of respondents.

After hearing the learned counsel and perusing the averments

made in the application, we allow the same and writ petition bearing

No.10732 of 2009 is dismissed as withdrawn with the aforesaid liberty.




                                                    ( M.M. KUMAR )
                                                         JUDGE




August 28, 2009                                     ( JASWANT SINGH )
manoj                                                     JUDGE