Punjab-Haryana High Court
Deepak vs State Of Haryana on 22 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-19345 of 2009
Date of decision : 22.07.2009
Deepak
....Petitioner
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sukhdeep Parmar, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that he may be
allowed to withdraw the present petition at this stage.
Dismissed as withdrawn at this stage.
22.07.2009 (RAJAN GUPTA) Ajay JUDGE