High Court Punjab-Haryana High Court

State Of Haryana And Another vs Budh Ram And Others on 10 February, 2009

Punjab-Haryana High Court
State Of Haryana And Another vs Budh Ram And Others on 10 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                         R.F.A. No. 595 of 2008 (O&M)
                                         Date of Decision: 10.2.2009

State of Haryana and another
                                                   ....Appellants

               Versus

Budh Ram and others
                                                    ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Mr. D.S. Nalwa, Additional Advocate General Haryana.

               Mr. Jagjit Beniwal, Advocate
               for respondents.

RAJESH BINDAL J

                        ****

As the learned counsel for appellants wishes to withdraw the

appeal, the same is taken on the Board.

Learned counsel for the applicant-appellant on instructions from Jai

Bir Singh Zilledar, submits that he may be permitted to withdraw the present

appeal as vide impugned award of the learned Court below there is no financial

burden on the State.

Dismissed as withdrawn.




                                                 (RAJESH BINDAL)
10.2.2009                                              JUDGE
Reema