High Court Punjab-Haryana High Court

Haroon And Others vs State Of Haryana & Others on 11 September, 2009

Punjab-Haryana High Court
Haroon And Others vs State Of Haryana & Others on 11 September, 2009
  CRM No. M-25616 of 2009                                1



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

                                CRM No. M-25616 of 2009 (O&M)
                                Date of decision: 11.9.2009

Haroon and others                                    ...Petitioners

                            Versus

State of Haryana & others                            ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Satish Chaudhary, Advocate, for the petitioners.

Rajan Gupta, J (oral).

Learned counsel for the petitioners states that he be allowed

to withdraw the present petition with liberty to pursue his remedy with

the authorities.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
September 11, 2009
‘rajpal’