Punjab-Haryana High Court
Raj Kumar And Others vs The State Of Punjab And Others on 29 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 8661 of 1999
DATE OF DECISION : 29.10.2009
Raj Kumar and others
.... PETITIONERS
Versus
The State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Rohiteshwar Singh, Advocate, for
Mr. G.S. Bal, Advocate,
for the petitioners.
Mr. Saurabh Arora, Advocate,
for respondent No.4.
Mr. Akshay Bhan, Advocate,
for respondents No.5 to 8.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners have filed an application (CM No. 17451 of
2009) for withdrawal of the main writ petition. The application is duly
supported by an affidavit of one of the petitioners. Application is allowed
and the petitioners are permitted to withdraw the petition.
Writ petition is, accordingly, dismissed as withdrawn.
October 29, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE