High Court Punjab-Haryana High Court

Ravi Dutt & Another vs State Of Haryana on 16 July, 2009

Punjab-Haryana High Court
Ravi Dutt & Another vs State Of Haryana on 16 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                  Crl. Misc. No. M-15455 of 2009
                                  Date of decision: July 16, 2009


Ravi Dutt & another                    -Petitioners

             Versus

State of Haryana                       -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. KS Dhaliwal, Advocate, for the petitioners.

Mr. Tarun Aggarwal, Sr. DAG, Haryana.

Rajan Gupta, J.(Oral)

Learned State counsel on instructions from ASI Baldev Singh

submits that the trial in this case is almost concluded.

Counsel for the petitioners submits that in view of the aforesaid

statement made by learned State counsel, he may be allowed to withdraw

the instant petition, at this stage.

Dismissed as withdrawn.

[Rajan Gupta]
Judge
July 16, 2009.

‘ask’