Punjab-Haryana High Court
Raghbir Singh vs State Of Haryana & Others on 27 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-17874 of 2009
Date of decision: July 27, 2009
Raghbir Singh -Petitioner
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. HPS Aulakh, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel prays that he be permitted to withdraw the present
petition with liberty to the petitioner to avail of any other remedy, available
to him under the law.
Dismissed as withdrawn with the liberty as aforesaid.
If still aggrieved, petitioner shall be at liberty to avail of the
remedy available to him.
[Rajan Gupta]
Judge
July 27, 2009.
‘ask’