Punjab-Haryana High Court
Mohinder And Another vs The State Of Haryana And Others on 24 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 6413 of 2009
Date of decision: 24.03.2009
Mohinder and another
...Petitioner
Versus
The State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.H.S.Jaswal, Advocate for the petitioners.
Mr.Amit Kaushik, Assistant Advocate General, Haryana.
***
Harbans Lal, J.( Oral)
After arguing for some time, the learned counsel for the
petitioners states that he may be permitted to withdraw the present petition,
at this stage.
In view of the statement made above, the instant petition is
dismissed as withdrawn, at this stage.
March 24, 2009 ( Harbans Lal ) amrit Judge