Punjab-Haryana High Court
Surjit Singh And Others vs State Of Punjab And Others on 18 September, 2009
In the High Court of Punjab and Haryana at Chandigarh
Civil Writ Petition No. 14230 of 2009
Date of Decision: September 18, 2009
Surjit Singh and others
... Petitioners
Versus
State of Punjab and others.
... Respondents
Coram: Hon'ble Mr. Justice J.S. Khehar,
Hon'ble Mr. Justice S.D. Anand.
Present : Mr. Pritam Saini, Advocate,
for the petitioners.
Ms. Rita Kohli, Addl. Advocate General, Punjab,
for respondent No. 1.
Mr. Sukhbir Singh Mattewal, Advocate,
for respondent Nos. 2 to 4.
J.S. Khehar, J. (Oral)
Written statement on behalf of respondents No. 2 to 4 has been
filed in Court today. The same is taken on record. Copy thereof has been
furnished to the learned counsel for the petitioners.
In view of the written statement filed on behalf of respondents
No. 2 to 4, learned counsel for the petitioners states, that he does not wish to
press the instant writ petition.
Dismissed as not pressed.
( J.S. Khehar )
Judge
September 18, 2009 ( S.D. Anand )
vkd Judge