Punjab-Haryana High Court
Kuldeep Chand vs State Of Haryana And Another on 15 January, 2009
1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-1160 of 2009
Date of decision: 15.01.2009
Kuldeep Chand ...Petitioner
Versus
State of Haryana and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. NPS Kohli, Advocate, for the petitioner.
Rajan Gupta, J.
After arguing for some time, the counsel for the petitioner
states that he be allowed to withdraw the present petition. He further
submits that the petitioner be allowed to make all the submissions
before the trial court.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
January 15, 2009
‘rajpal’