IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Crl. Misc. No. M-28867 of 2011 (O&M)
Date of decision: 21.9.2011
Rafeek ...Petitioner
Versus
State of Haryana & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Surinder Dagar, Advocate for the petitioner.
Rajan Gupta, J (oral).
Learned counsel for the petitioner submits that he be
allowed to withdraw the present petition with liberty to the petitioner to
raise all his pleas before the court below at the appropriate stage.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
21.9.2011
‘rajpal’