Punjab-Haryana High Court
Deepak Kumar Dumra And Another vs S.P. Goyal on 6 January, 2009
CRM No. M-34416 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-34416 of 2008
Date of decision: 6.1.2009
Deepak Kumar Dumra and another ...Petitioners
Versus
S.P. Goyal ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Aman Bahri, Advocate, for the petitioners
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with permission to file a fresh petition
with better particulars.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with liberty as
prayed for granted.
(RAJAN GUPTA)
JUDGE
January 06, 2008
‘rajpal’