Punjab-Haryana High Court
Avtar Singh vs State Of Punjab And Others on 20 April, 2011
In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M- 24312 of 2010 (O&M)
Date of Decision: April 20, 2011
Avtar Singh
---Petitioner
versus
State of Punjab and others
---Respondents
Coram: HON'BLE MR. JUSTICE GURDEV SINGH
***
Present: Mr.Kuldip V.Singh, Advocate,
for the petitioner
***
GURDEV SINGH, J.
Heard.
It has been submitted by counsel for the petitioner that he may be
permitted to withdraw the present petition with liberty to file a writ petition for
the same relief.
Allowed.
Dismissed as withdrawn with the said liberty.
(GURDEV SINGH)
JUDGE
April 20, 2011
PARAMJIT