Punjab-Haryana High Court
Jawala Ram vs State Of Punjab Etc on 1 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. M-No. 1074 of 2009 (O&M)
Date of Decision : January 14, 2009
Jawala Ram
.. Petitioner
v.
State of Punjab etc.
.. Respondents
CORAM : Hon`ble Mr. Justice Pritam Pal
Present : Shri Onkar Singh,
Advocate, for the petitioner.
PRITAM PAL, J.
After arguing the case for some time, learned counsel for the
petitioner seeks permission to withdraw this petition with liberty to seek
remedy available under the law.
His request is allowed.
Dismissed as withdrawn with liberty as prayed for.
[ PRITAM PAL ]
January 14, 2009 JUDGE
som