Punjab-Haryana High Court
Lal Chand vs Raghubir Singh on 24 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. 18463-M of 2007
Date of decision : 24.02.2009
Lal Chand
....Petitioner
V/s
Raghubir Singh
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. D.K. Bhatti, Advocate
for the petitioner.
Mr. R.S. Bajaj, Advocate
for the respondent.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the present petition with liberty to raise all his contentions before
the trial court at an appropriate stage.
Dismissed as withdraw with liberty as aforesaid.
24.02.2009 (RAJAN GUPTA) Ajay JUDGE