High Court Punjab-Haryana High Court

Raghbir Singh vs State Of Haryana & Others on 27 July, 2009

Punjab-Haryana High Court
Raghbir Singh vs State Of Haryana & Others on 27 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Crl. Misc. No. M-17874 of 2009
                                Date of decision: July 27, 2009


Raghbir Singh                                -Petitioner

            Versus

State of Haryana & others                    -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. HPS Aulakh, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel prays that he be permitted to withdraw the present

petition with liberty to the petitioner to avail of any other remedy, available

to him under the law.

Dismissed as withdrawn with the liberty as aforesaid.

If still aggrieved, petitioner shall be at liberty to avail of the

remedy available to him.

[Rajan Gupta]
Judge
July 27, 2009.

‘ask’