High Court Punjab-Haryana High Court

Venkat Raman And Others vs State Of Haryana And Another on 19 February, 2009

Punjab-Haryana High Court
Venkat Raman And Others vs State Of Haryana And Another on 19 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. 38532-M of 2007
                               Date of decision : 19.02.2009

Venkat Raman and others

                                                        ....Petitioners

                                     V/s

State of Haryana and another

                                                        ....Respondents.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. D.D. Sharma, Advocate
for the petitioners.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

Mr. Vikas Awasthy, Advocate
for respondent No. 2.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners prays that he be allowed to

withdraw the present petition with liberty to avail any other appropriate

remedy avaliable under law.

Dismissed as withdrawn with liberty as aforesaid.

19.02.2009                                              (RAJAN GUPTA)
Ajay                                                       JUDGE