High Court Punjab-Haryana High Court

Salmudin vs M.S. Sehrawat on 17 July, 2009

Punjab-Haryana High Court
Salmudin vs M.S. Sehrawat on 17 July, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA
                         AT CHANDIGARH

                                  COCP No.1266 of 2009
                                  Date of decision: 17.07.2009

Salmudin
                                                    ....Petitioner

                                  Versus

M.S. Sehrawat, Deputy Commissioner, Mewat
                                                    ....Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present:- Mr. Sarfraj Hussain, Advocate,
for the petitioner.

RAKESH KUMAR GARG, J(ORAL)

After arguing some time, learned counsel wishes to withdraw the

present petition with a liberty to the petitioner to approach the respondent

for redressal of his grievance.

With aforesaid liberty, this petition is dismissed as not pressed.




                                           (RAKESH KUMAR GARG)
17-07-2009                                         JUDGE
manju