Punjab-Haryana High Court
Amarjit Singh vs State Of Punjab And Others on 23 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-26796 of 2009 (O&M)
Date of decision : 23.9.2009
Amarjit Singh
....Petitioner
Versus
State of Punjab and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.D.K.Kaushal, Advocate
for the petitioner.
.....
MAHESH GROVER, J.
Crl.Misc.No.48634 of 2009
Crl.Misc. is allowed as prayed for.
Crl.Misc.No.M-26796 of 2009
Learned counsel for the petitioner prays for permission to
withdraw the present petition with liberty to avail any other remedy
available to him under the law. Permitted to do so.
Dismissed as withdrawn with the liberty aforesaid
granted.
23.9.2009 (MAHESH GROVER)
JUDGE
dss