Punjab-Haryana High Court
Naib Singh vs Aripit Shukla on 16 September, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.1690 of 2009
Date of Decision:-16.9.2009
Naib Singh ...Petitioner
Versus
Aripit Shukla, SSP Patiala and others
...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.S.K.Bawa, Advocate for the petitioner.
Rakesh Kumar Garg, J. (Oral):
After arguing for some time, learned counsel for the
petitioner wishes to withdraw the present petition with liberty to the
petitioner to approach the authorities for redressal of his grievances.
With the aforesaid liberty, the present petition is ordered
to be dismissed as withdrawn.
(Rakesh Kumar Garg)
16.9.2009 Judge
AS