Punjab-Haryana High Court
Mangla Ram vs State Of Haryana & Others on 17 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-25793 of 2009
Date of decision: September 17, 2009
Mangla Ram -Petitioner
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Sunil Toni, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel prays that he be permitted to withdraw the present
petition with liberty to the petitioner to avail of any other remedy, available
to him under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
September 17, 2009.
‘ask’