High Court Punjab-Haryana High Court

Sukhdev Singh vs State Of Punjab And Others on 5 August, 2008

Punjab-Haryana High Court
Sukhdev Singh vs State Of Punjab And Others on 5 August, 2008
             In the High Court of Punjab & Haryana at Chandigarh

                                    Civil Writ Petition No. 7773 of 2008
                                             Date of decision : 5.8.2008


Sukhdev Singh                                              ..... Petitioner
                                        vs
State of Punjab and others                                 ..... Respondents

Coram: Hon’ble Mr. Justice Hemant Gupta
Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Ranjit Sharma, Advocate, for the petitioner.

Mr. P.K. Jain, Additional Advocate General, Punjab,
for respondents no.1, 2, 4, 5, and 6.

Hemant Gupta J.

Reply filed on behalf of respondents no. 1, 2, 4, 5 and 6 is taken
on record.

Learned counsel for the petitioner wishes to withdraw the

petition in view of the reply filed on behalf of the respondents.

Dismissed as withdrawn.



                                                       (Hemant Gupta)
                                                           Judge




5.8.2008                                              (Rajesh Bindal)
vs                                                         Judge