Punjab-Haryana High Court
Sukhdev Singh vs State Of Punjab & Others on 5 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.15238 of 2009
Date of Decision: October 05, 2009
Sukhdev Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - Mr. S.L. Chander Shekhar,
Advocate, for the petitioner.
. . .
AJAI LAMBA, J (Oral)
Learned counsel wants to withdraw
the petition to enable the petitioner to file a
fresh petition after getting complete information
from the respondents under Right to Information
Act in regard to observations made in impugned
order, Annexure P-7 to the effect that “Due to
your bench mark being incomplete, you are not
considered for this up grading promotion”.
Dismissed as withdrawn with liberty
as prayed for.
(AJAI LAMBA)
October 05, 2009 JUDGE
avin