Punjab-Haryana High Court
Badri Singh vs State Of Punjab & Others on 16 December, 2009
CRM No. M-35601 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-35601 of 2009 (O&M)
Date of decision: 16.12.2009
Badri Singh ...Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Manish Bansal, Advocate, for the petitioner.
Rajan Gupta, J (oral).
After arguing at some length, 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
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
December 16, 2009
‘rajpal’