Punjab-Haryana High Court
Raj @ Raju vs State Of Punjab on 10 February, 2009
CRM No. M-2726 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-2726 of 2009
Date of decision: 10.02.2009
Raj @ Raju ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. ADJ Sukhija, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition at this stage.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
February 10, 2009
‘rajpal’