Punjab-Haryana High Court
Raju vs The State Of Punjab And Others on 21 July, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl.Misc.No.M-19479 of 2009
Date of decision : 21.7.2009
Raju
... Petitioner
Versus
The State of Punjab and others
...Respondents
CORAM : HON'BLE MR.JUSTICE RAJAN GUPTA
Present: Mr.Gulshan Sharma, Advocate for the petitioner.
Rajan Gupta, J. (Oral)
Learned counsel for the petitioner submits that he may be allowed
to withdraw this petition with liberty to pursue his remedy with Senior
Superintendent of Police, Ferozepur.
Dismissed as withdrawn with aforesaid liberty. This Court hopes
and trusts that the said officer shall look into the grievance of the petitioner.
[ Rajan Gupta ]
Judge
21.07.2009
sd