High Court Punjab-Haryana High Court

Raj @ Raju vs State Of Punjab on 10 February, 2009

Punjab-Haryana High Court
Raj @ Raju vs State Of Punjab on 10 February, 2009
  CRM No. M-2726 of 2009                             1




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


                                CRM No. M-2726 of 2009
                                Date of decision: 10.02.2009

Raj @ Raju                                        ...Petitioner

                                Versus

State of Punjab                                   ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. ADJ Sukhija, Advocate, for the petitioner.

Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition at this stage.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn.

(RAJAN GUPTA)
JUDGE
February 10, 2009
‘rajpal’