High Court Punjab-Haryana High Court

Roop Singh Chauhan vs The State Of Haryana & Others on 4 February, 2009

Punjab-Haryana High Court
Roop Singh Chauhan vs The State Of Haryana & Others on 4 February, 2009
  CRM No. M-3339 of 2009                         1




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


                                CRM No. M-3339 of 2009
                                Date of decision: 4.2.2009

Roop Singh Chauhan                                   ...Petitioner

                                Versus

The State of Haryana & others                        ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Sanjeev Pandit, Advocate, for the petitioner.

Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to avail any other remedy

available under the law and to raise all his pleas before the appropriate

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petitioner, this petition is dismissed as withdrawn with the liberty as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
February 04, 2009
‘rajpal’