Punjab-Haryana High Court
Deepak Kumar vs State Of Haryana on 7 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
CRM No.30933 of 2009 and
CRM No.-M- 16283 of 2009 (O&M)
Date of Decision: 7.7.2009.
Deepak Kumar
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Rajinder Goyal, Advocate
for the petitioner.
RAJESH BINDAL, J.
****
Prayer in the application is for permission to withdraw the main
petition filed in this Court. The application is allowed. The main petition is
dismissed as withdrawn.
(RAJESH BINDAL)
7.7.2009 JUDGE
Reema