Punjab-Haryana High Court
Navraj Singh And Another vs State Of Punjab And Others on 4 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 20425 of 2008
DATE OF DECISION : 04.12.2008
Navraj Singh and another
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. J.S. Thind, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioners states
that the petitioners may be permitted to withdraw this writ petition with
liberty to pursue their representation, which they have already filed before
respondent No.2.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
December 04, 2008 ( JASWANT SINGH )
ndj JUDGE