Punjab-Haryana High Court
Pyare Lal vs State Of Haryana on 27 May, 2009
CRM No. M-10435 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-10435 of 2009 (O&M)
Date of decision: 27.5.2009
Pyare Lal ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sandep Kotla, Advocate, for the petitioner.
Mr. Tarun Aggarwal, Senior DAG, Haryana.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
May 27, 2009
‘rajpal’