High Court Punjab-Haryana High Court

Hakikat Singh And Others vs State Of Punjab And Others on 29 July, 2009

Punjab-Haryana High Court
Hakikat Singh And Others vs State Of Punjab And Others on 29 July, 2009
  CRM No. M-7757 of 2008                                   1



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

                                  CRM No. M-7757 of 2008 (O&M)
                                  Date of decision: 29.7.2009

Hakikat Singh and others                               ...Petitioners

                              Versus

State of Punjab and others                             ...Respondents


CORAM:         HON'BLE MR. JUSTICE RAJAN GUPTA

Present:       Mr. L.S. Goraya, Advocate, for the petitioners.
               Mr. Shailesh Gupta, DAG, Punjab.


Rajan Gupta, J.

Learned counsel for the petitioners states that he be allowed

to withdraw the present petition with liberty to file fresh one with better

particulars.

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petitioners, this petition is dismissed as withdrawn with the liberty as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 29, 2009
‘rajpal’