High Court Punjab-Haryana High Court

Radha Krishan vs L.K.Yadav on 10 September, 2009

Punjab-Haryana High Court
Radha Krishan vs L.K.Yadav on 10 September, 2009
    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                                    C.O.C.P.No.1657 of 2009
                                    Date of Decision:-10.9.2009



Radha Krishan                                        ...Petitioner

                                    Versus


L.K.Yadav, SSP District Roop Nagar and another ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.Subhash Kaushik, Advocate for the petitioner.

Rakesh Kumar Garg, J. (Oral):

Learned counsel for the petitioner wishes to withdraw the

present petition with liberty to the petitioner to approach the

respondent-authorities for redressal of his grievances.

In view of the aforesaid liberty, the present petition is

dismissed as not pressed.




                                              (Rakesh Kumar Garg)
10.9.2009                                               Judge
AS