Punjab-Haryana High Court
Ahsaan vs State Of Haryana And Others on 12 May, 2009
CRM No. M-13077 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-13077 of 2009 (O&M)
Date of decision: 12.5.2009
Ahsaan ...Petitioner
Versus
State of Haryana and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sarfraj Hussain, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to present his version
before the Investigating Officer.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
May 12, 2009
‘rajpal’