Punjab-Haryana High Court
Harpreet Singh @ Bhinder vs Union Territory on 19 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-21488 of 2009 (O&M)
Date of decision: 19.8.2009
Harpreet Singh @ Bhinder
.. Petitioner
v.
Union Territory, Chandigarh
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Ashok Bhardwaj, Advocate for the petitioner.
..
Rajesh Bindal J.
Learned counsel for the petitioner submits that he may be permitted
to withdraw the present petition with liberty to avail alternative remedy in
accordance with law.
Dismissed as withdrawn with liberty as prayed for.
(Rajesh Bindal)
Judge
19.8.2009
mk