Punjab-Haryana High Court
Haroon And Others vs State Of Haryana & Others on 11 September, 2009
CRM No. M-25616 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-25616 of 2009 (O&M)
Date of decision: 11.9.2009
Haroon and others ...Petitioners
Versus
State of Haryana & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Satish Chaudhary, Advocate, for the petitioners.
Rajan Gupta, J (oral).
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with liberty to pursue his remedy with
the authorities.
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petitioners, this petition is dismissed as withdrawn with the liberty as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 11, 2009
‘rajpal’