High Court Punjab-Haryana High Court

Rajinder Kumar vs State Of Punjab And Others on 13 July, 2009

Punjab-Haryana High Court
Rajinder Kumar vs State Of Punjab And Others on 13 July, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH


                                        Civil Writ Petition No.10179 of 2009
                                               Date of Decision: 13.07.2009

Rajinder Kumar
                                                                     Petitioner
                                    Versus
State of Punjab and others
                                                                  Respondents

CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:      Mr.G.C.Rattan, Advocate for the petitioner

                           .....

Jasbir Singh, J.(Oral)

After arguing for sometime, counsel for the petitioner wishes to

withdraw this writ petition with liberty to approach the District Judge for

requisite relief.

Dismissed as withdrawn.

It is directed that in case the petitioner moves an application on

administrative side to the District Judge at Ropar, he will issue necessary

directions, as per law.

13.07.2009                                    (Jasbir Singh)
gk                                                Judge