Punjab-Haryana High Court
Ms. Shashi Kanta Kaushal vs Managing Committee/Governing … on 5 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.950 of 2008
Decided on : 05-08-2009
Ms. Shashi Kanta Kaushal
.... Petitioner
VERSUS
Managing Committee/Governing Body, Mata Ganga
Khalsa College for Girls, Kottan (Distt. Ludhiana) & others.
.... Respondents
CORAM:- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. B.M. Singh, Advocate,
for the petitioner.
Mr. Pavit Singh Mattewal, Advocate,
for the respondents.
SATISH KUMAR MITTAL, J (Oral).
After arguing for some time, when the Court is not
inclined to entertain this petition on account of disputed question of
fact, counsel for the petitioner states that the petitioner may be
permitted to withdraw this petition with liberty to avail other alternative
remedy.
Dismissed as withdrawn with the aforesaid liberty.
5th August, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE