Punjab-Haryana High Court
Pawan Kumar vs State Of Haryana And Others on 20 June, 2011
IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
Crl. Writ Petition No.1231 of 2011 (O&M)
Date of Decision: 20.06.2011
Pawan Kumar
...Petitioner
Versus
State of Haryana and others
..Respondents
CORAM: Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. H.N. Sahu, Advocate for the petitioner.
Mr. Harish Rathee, Senior Deputy Advocate Genera, Haryana.
.....
RAJESH BINDAL, J.
In terms of the order passed on June 02, 2011, Ms. Babli has
been produced by respondents No.4 to 6.
At this stage, learned counsel for the petitioner submitted that
he may be permitted to withdraw the present petition with liberty to avail
any other alternative remedy in accordance with law.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
JUDGE
20.06.2011
rajan