Punjab-Haryana High Court
Jagtar Singh vs State Of Punjab And Others on 16 December, 2009
CRM No. M-35581 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-35581 of 2009 (O&M)
Date of decision: 16.12.2009
Jagtar Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. H.S. Batth, Advocate, for the petitioner.
Rajan Gupta, J (oral).
After arguing at some length, learned counsel for the
petitioner states that he be allowed to withdraw the present petition with
liberty to file a fresh one with better particulars.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
December 16, 2009
‘rajpal’