High Court Punjab-Haryana High Court

Mangla Ram vs State Of Haryana & Others on 17 September, 2009

Punjab-Haryana High Court
Mangla Ram vs State Of Haryana & Others on 17 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-25793 of 2009
                                Date of decision: September 17, 2009


Mangla Ram                                   -Petitioner

            Versus

State of Haryana & others                    -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Sunil Toni, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel prays that he be permitted to withdraw the present

petition with liberty to the petitioner to avail of any other remedy, available

to him under the law.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
September 17, 2009.

‘ask’