Punjab-Haryana High Court
Prem Parkash Aggarwal And Another vs State Of Haryana And Others on 9 July, 2009
CRM No. M-7091 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-7091 of 2009 (O&M)
Date of decision: 9.7.2009
Prem Parkash Aggarwal and another ...Petitioners
Versus
State of Haryana and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. H.S. Rakhra, Advocate, for the applicants-petitioners.
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with liberty to raise all his pleas, which
are permissible in law, before the trial court at an appropriate stage.
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petitioners, this petition is dismissed as withdrawn with the liberty as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
July 09, 2009
‘rajpal’