Punjab-Haryana High Court
Mukhtiar Singh vs State Of Punjab And Others on 26 May, 2009
CRM No. M-2144 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-2144 of 2009 (O&M)
Date of decision: 26.5.2009
Mukhtiar Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. P.K. Kataria, Advocate, for the petitioner.
Mr. KDS Sidhu, DAG Punjab.
Mr. Yashwinder Paul Singh, Advocate, for respondent
No.4.
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with liberty to avail of any other
remedy available to him under the law.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
May 26, 2009
‘rajpal’