Punjab-Haryana High Court
Jagat Singh Alias Jagta vs State Of Haryana on 5 November, 2009
CRM No. M-30939 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-30939 of 2009 (O&M)
Date of decision: 5.11.2009
Jagat Singh alias Jagta ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Jasbir Singh Mor, Advocate, for the petitioner.
Rajan Gupta, J (oral).
After arguing at some length, learned counsel for the
petitioner states that he be allowed to withdraw the present petition at
this stage.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
November 05, 2009
‘rajpal’