High Court Punjab-Haryana High Court

Jagat Singh Alias Jagta vs State Of Haryana on 5 November, 2009

Punjab-Haryana High Court
Jagat Singh Alias Jagta vs State Of Haryana on 5 November, 2009
  CRM No. M-30939 of 2009                                   1


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

                                CRM No. M-30939 of 2009 (O&M)
                                Date of decision: 5.11.2009

Jagat Singh alias Jagta                                ...Petitioner

                             Versus

State of Haryana                                       ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Jasbir Singh Mor, Advocate, for the petitioner.

Rajan Gupta, J (oral).

After arguing at some length, learned counsel for the

petitioner states that he be allowed to withdraw the present petition at

this stage.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn.

(RAJAN GUPTA)
JUDGE
November 05, 2009
‘rajpal’