High Court Punjab-Haryana High Court

Dal Chand & Another vs Superintendent Of Police on 17 March, 2009

Punjab-Haryana High Court
Dal Chand & Another vs Superintendent Of Police on 17 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Crl. Misc. No. M-7830 of 2008
                               Date of decision: March 17, 2009


Dal Chand & another                               -Petitioners

            Versus

Superintendent of Police, Faridabad & others      -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. RS Hooda, Advocate, for the petitioners.

Mr. Narender Sura, AAG, Haryana.

Rajan Gupta, J.(Oral)

Counsel for the petitioner prays that he be permitted to

withdraw the instant petition with liberty to avail of any other alternative

remedy, available under the law.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
March 17, 2009.

‘ask’