Punjab-Haryana High Court
Tarsem Lal Loona vs State Of Punjab & Others on 5 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.15272 of 2009
Date of Decision: October 05, 2009
Tarsem Lal Loona
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. R.S. Manhas, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
Learned counsel wants to withdraw
the petition to enable the petitioner to approach
the authorities to convince them to allow the
petitioner to stay at Pathankot in view of the
fact that the petitioner is scheduled to retire
in one year and five months time.
Dismissed as withdrawn with liberty
as prayed for.
(AJAI LAMBA)
October 05, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?