High Court Punjab-Haryana High Court

Parwara vs State Of Haryana And Others on 27 January, 2009

Punjab-Haryana High Court
Parwara vs State Of Haryana And Others on 27 January, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   Crl. W. P No. 58 of 2009
                   Decided on:-    27.1.2009

Parwara                                       .....Petitioner

                          Versus

State of Haryana and others                   .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. A. K. Kanwar, Advocate
for the petitioner.

Mr. Ashok Kumar Jindal, AAG, Haryana.

K. C. Puri,J (Oral)
Reply on behalf of respondent no.1 filed.
Report of the Warrant Officer has also been received in which
it is mentioned that persons are not in the illegal detention.

So, at this juncture, learned counsel for the petitioner wants to
withdraw the present petition.

Petition stands dismissed as withdrawn.

January 27, 2009                                                ( K. C. Puri )
mamta                                                                Judge