High Court Punjab-Haryana High Court

Naresh Kumar vs State Of U.T.Chandigarh And … on 23 March, 2009

Punjab-Haryana High Court
Naresh Kumar vs State Of U.T.Chandigarh And … on 23 March, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                         CRM No. M 1098 of 2009 ( O &M)
                                         Date of decision: 23.03.2009

Naresh Kumar
                                                                 ...Petitioner

                     Versus

State of U.T.Chandigarh and others
                                                               ...Respondents

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:      Mr.B.S.Kathuria, Advocate for the applicant-petitioner.

             Mr.Rajiv Sharma, Advocate for U.T.Chandigarh.

                           ***

Harbans Lal, J.( Oral)

After arguing for some time, the learned counsel for the

applicant-petitioner 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dismissed as withdrawn, at this stage.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 23, 2009                                     ( Harbans Lal )
amrit                                                  Judge