Punjab-Haryana High Court
Ms. Mamta Sharma And Others vs Punjab Urban Development … on 30 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 19188 of 2006 ( O&M )
DATE OF DECISION : 30.07.2009
Ms. Mamta Sharma and others
.... PETITIONERS
Versus
Punjab Urban Development Authority and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Namit Kumar, Advocate,
for the petitioners.
Mr. N.D. Kalra, Advocate,
for respondent No.1.
Mr. N.D. Kalra, Advocate,
for respondents No.2 and 3.
***
SATISH KUMAR MITTAL , J.
The petitioners have filed an application (CM No. 12273 of
2009) for withdrawal of the writ petition. The application is duly supported
by an affidavit of one of the petitioners. Counsel for the respondents have
no objection if the petitioners are permitted to withdraw the writ petition.
Accordingly, the application (CM No. 12273 of 2009) is
allowed and the writ petition stands dismissed as withdrawn.
July 30, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE