Punjab-Haryana High Court
Harkesh And Another vs State Of Haryana And Another on 24 February, 2009
CRM No. M-27755 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-27755 of 2008
Date of decision: 24.02.2009
Harkesh and another ...Petitioners
Versus
State of Haryana and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Ashwani Bhardwaj, Advocate, for the petitioners.
Mr. Tarun Aggarwal, Senior DAG, Haryana.
Mr. Sarfraj Hussain, Advocate, for respondent No.2.
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition at this stage.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
February 24, 2009
‘rajpal’