High Court Punjab-Haryana High Court

Kuldeep Chand vs State Of Haryana And Another on 15 January, 2009

Punjab-Haryana High Court
Kuldeep Chand vs State Of Haryana And Another on 15 January, 2009
                                     1



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

                               CRM No. M-1160 of 2009
                               Date of decision: 15.01.2009

Kuldeep Chand                                      ...Petitioner
                          Versus

State of Haryana and another                       ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. NPS Kohli, Advocate, for the petitioner.

Rajan Gupta, J.

After arguing for some time, the counsel for the petitioner

states that he be allowed to withdraw the present petition. He further

submits that the petitioner be allowed to make all the submissions

before the trial court.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
January 15, 2009
‘rajpal’