High Court Punjab-Haryana High Court

Gaurav Deep Goel vs State Of Ut on 5 September, 2009

Punjab-Haryana High Court
Gaurav Deep Goel vs State Of Ut on 5 September, 2009
  CRR No.2314 of 2009                                1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRR No.2314 of 2009 (O&M)
                                Date of decision: 5.9.2009

Gaurav Deep Goel                                         ...Petitioner

                             Versus

State of UT, Chandigarh                                  ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. T.S. Sangha, Senior Advocate with
             Mr. Gaurav Goel, Advocate, for the petitioner.


Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to file appropriate petition.

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petitioners, this petition is dismissed as withdrawn with the liberty as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
September 05, 2009
‘rajpal’