Punjab-Haryana High Court
Ashwani Kumar vs State Of Haryana And Others on 25 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P.No.8901 of 2011
Date of decision : 25.11.2011
Ashwani Kumar
....Petitioner
Versus
State of Haryana and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mr.K.L.Dhingra, Advocate
for the petitioner.
.....
MAHESH GROVER, J.
Learned counsel for the petitioner states that after filing
of this petition some adverse order against the petitioner has come
into existence, and prays for permission to withdraw the instant
petition with liberty to challenge the same. Permitted to do so.
Dismissed as withdrawn with the liberty aforesaid granted.
25.11.2011 (MAHESH GROVER)
JUDGE
dss