Punjab-Haryana High Court
Gurdev Singh vs State Of Punjab And Others on 19 February, 2009
CRM No. M-4833 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-4833 of 2009
Date of decision: 19.02.2009
Gurdev Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Peeush Gagneja, 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 of any other
remedy available to him under the law.
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petitioner, this petition is dismissed as withdrawn with the liberty as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 19, 2009
‘rajpal’