High Court Punjab-Haryana High Court

Vijay Sharma vs State Of Punjab And Others on 23 July, 2009

Punjab-Haryana High Court
Vijay Sharma vs State Of Punjab And Others on 23 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                       C.W.P. No. 4770 of 2007
                                          DATE OF DECISION : 23.07.2009

Vijay Sharma

                                                              .... PETITIONER

                                    Versus

State of Punjab and others

                                                          ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. B.S. Walia, Advocate,
             for the petitioner.

             Mr. J.S. Puri, Addl. A.G., Punjab,
             for respondents No.1 to 3.

             Mr. T.P. Singh, Advocate,
             for respondent No.4.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

Counsel for the petitioner, on instructions from the petitioner,

states that the petitioner may be permitted to withdraw this petition with

liberty to pursue the matter before the authorities.

Dismissed as withdrawn with the aforesaid liberty.

July 23, 2009                                ( SATISH KUMAR MITTAL )
ndj                                                   JUDGE