High Court Punjab-Haryana High Court

Jeet Singh & Another vs State Of Punjab & Another on 11 December, 2009

Punjab-Haryana High Court
Jeet Singh & Another vs State Of Punjab & Another on 11 December, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                       CHANDIGARH

                         Criminal Misc. No. M-34618 of 2009
                         Date of decision: December 11, 2009


Jeet Singh & another                        -Petitioners

            Versus

State of Punjab & another                   -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Kapil Aggarwal, Advocate, for
the petitioners.

Rajan Gupta, J.(Oral)

After arguing at some length, counsel prays that he may be

permitted to withdraw the instant petition with liberty to the petitioners to

avail of any other remedy, available to them under the law.

Dismissed as withdrawn with the liberty as prayed.

[Rajan Gupta]
Judge
December 11, 2009.

‘ask’