High Court Punjab-Haryana High Court

Naib Singh vs Aripit Shukla on 16 September, 2009

Punjab-Haryana High Court
Naib Singh vs Aripit Shukla on 16 September, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                                     C.O.C.P.No.1690 of 2009
                                     Date of Decision:-16.9.2009



Naib Singh                                               ...Petitioner

                                     Versus

Aripit Shukla, SSP Patiala and others
                                                         ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.S.K.Bawa, Advocate for the petitioner.

Rakesh Kumar Garg, J. (Oral):

After arguing for some time, learned counsel for the

petitioner wishes to withdraw the present petition with liberty to the

petitioner to approach the authorities for redressal of his grievances.

With the aforesaid liberty, the present petition is ordered

to be dismissed as withdrawn.




                                               (Rakesh Kumar Garg)
16.9.2009                                                Judge
AS