Punjab-Haryana High Court
Hanni Sharma vs State Of Haryana on 16 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No. M 4198 of 2009 (O&M)
Date of decision: 16.2.2009
Hanni Sharma
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Arvind Singh, Advocate for the petitioner
***
Harbans Lal, J.(Oral)
After arguing for some time, the learned counsel for the
petitioner states that he may be permitted to withdraw the present petition.
In view of the statement made above, the instant petition is
dismissed as withdrawn.
February 16, 2009 (Harbans Lal) gsv Judge