High Court Punjab-Haryana High Court

Prem Parkash Aggarwal And Another vs State Of Haryana And Others on 9 July, 2009

Punjab-Haryana High Court
Prem Parkash Aggarwal And Another vs State Of Haryana And Others on 9 July, 2009
  CRM No. M-7091 of 2009                          1



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

                                CRM No. M-7091 of 2009 (O&M)
                                Date of decision: 9.7.2009

Prem Parkash Aggarwal and another                     ...Petitioners

                              Versus

State of Haryana and others                           ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. H.S. Rakhra, Advocate, for the applicants-petitioners.

Rajan Gupta, J.

Learned counsel for the petitioners states that he be allowed

to withdraw the present petition with liberty to raise all his pleas, which

are permissible in law, before the trial court at an appropriate stage.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
July 09, 2009
‘rajpal’