Punjab-Haryana High Court
Varun Mehta Etc vs State Of Punjab on 23 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 4498 of 2009
Date of Decision: 23.03.2009
Varun Mehta etc. ..Petitioners
versus
State of Punjab ..Respondent
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE HEMANT GUPTA
Present : Mr. O.P.Sharma, Advocate for the petitioners
*****
T.S.Thakur, C.J. (Oral)
After arguing the matter at some length, learned counsel for
the petitioners seeks leave to withdraw this writ petition reserving liberty
for the petitioners to make a suitable representation for redress before the
competent authority. The petition is accordingly dismissed as withdrawn
with the liberty prayed for. We hope and trust that in case any
representation as stated before by the petitioners is made to the
competent authority, the competent authority would bestow its
consideration on the same and pass appropriate orders in accordance
with law.
(T.S.THAKUR)
CHIEF JUSTICE
(HEMANT GUPTA)
JUDGE
23.03.2009
‘ravinder’