Punjab-Haryana High Court
Gaurav Deep Goel vs State Of Ut on 5 September, 2009
CRR No.2314 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRR No.2314 of 2009 (O&M)
Date of decision: 5.9.2009
Gaurav Deep Goel ...Petitioner
Versus
State of UT, Chandigarh ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. T.S. Sangha, Senior Advocate with
Mr. Gaurav Goel, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to file appropriate petition.
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petitioners, this petition is dismissed as withdrawn with the liberty as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 05, 2009
‘rajpal’