High Court Punjab-Haryana High Court

Rajesh vs State Of Haryana on 14 December, 2009

Punjab-Haryana High Court
Rajesh vs State Of Haryana on 14 December, 2009
  CRM No. M-26183 of 2009                                1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-26183 of 2009 (O&M)
                                Date of decision: 14.12.2009

Rajesh                                                 ...Petitioner

                             Versus

State of Haryana                                       ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Randeep Singh, Advocate, for the petitioner.

Mr. Gaurav Dhir, DAG, Haryana.

Rajan Gupta, J (oral).

After arguing at some length, learned counsel for the

petitioner states that he be allowed to withdraw the present petition.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn.

(RAJAN GUPTA)
JUDGE
December 14, 2009
‘rajpal’