Punjab-Haryana High Court
Avtar Singh vs State Of Punjab on 2 July, 2009
CRM No. 47854-M of 2007 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. 47854-M of 2007 (O&M)
Date of decision: 2.7.2009
Avtar Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. H.S. Kathuria, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to avail of any other
remedy available to him under the law.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
July 02, 2009
‘rajpal’