Punjab-Haryana High Court
Prem vs State Of Haryana & Others on 13 November, 2009
CRWP No.1367 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Crl. Writ Petition No.1367 of 2009 (O&M)
Date of decision: 13.11.2009
Prem ...Petitioner
Versus
State of Haryana & others ...Respondents
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.S. Mamli, Advocate, for the petitioner.
Mr. Gaurav Dhir, AAG, Haryana.
Rajan Gupta, J (oral).
Learned counsel for the State (on the instructions from ASI
Dhanpat Singh, who is present in court) submits that the daughter of the
petitioner is not in illegal custody and she will be discharged from Apna
Hospital, Kurukshetra today itself.
Under the circumstances, Mr. Mamli submits that he be
allowed to withdraw the present petition.
Dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
November 13, 2009
‘rajpal’