High Court Punjab-Haryana High Court

Lal Chand vs Raghubir Singh on 24 February, 2009

Punjab-Haryana High Court
Lal Chand vs Raghubir Singh on 24 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc No. 18463-M of 2007
                                 Date of decision : 24.02.2009


Lal Chand
                                                         ....Petitioner

                                           V/s


Raghubir Singh
                                                         ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. D.K. Bhatti, Advocate
for the petitioner.

Mr. R.S. Bajaj, Advocate
for the respondent.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner prays that he be allowed to

withdraw the present petition with liberty to raise all his contentions before

the trial court at an appropriate stage.

Dismissed as withdraw with liberty as aforesaid.

24.02.2009                                               (RAJAN GUPTA)
Ajay                                                        JUDGE