High Court Punjab-Haryana High Court

Narinder Kumar Goyal vs State Of Punjab And Others on 7 November, 2008

Punjab-Haryana High Court
Narinder Kumar Goyal vs State Of Punjab And Others on 7 November, 2008
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH


                          C.W.P. No. 10663 of 2008

                          DATE OF DECISION: NOVEMBER 07, 2008

Narinder Kumar Goyal

                                                       .....PETITIONER
                               Versus

State of Punjab and others
                                                     ....RESPONDENTS


CORAM:      HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH
                          ---


Present:     Mr. Satinder Khanna, Advocate,
             for the petitioner.

             Mr.N.D.S.Mann, Addl.A.G.,Punjab,
             for respondents No.1 and 2.

             Mr.Amit Singh, Advocate,
             for respondent No.3.
                    ..

SATISH KUMAR MITTAL, J. (Oral)

After arguing for some time, counsel for the petitioner states

that this petition may be dismissed as withdrawn with liberty to file a fresh

one with better particulars.

Dismissed as withdrawn with the aforesaid liberty.





                                     (SATISH KUMAR MITTAL)
                                              JUDGE



November 07, 2008                       ( JASWANT SINGH )
vkg                                            JUDGE