Punjab-Haryana High Court
Rajphool vs State Of Haryana on 17 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc. No.M-35306 of 2009
Date of decision: 17-12-2009
Rajphool
....Petitioner
VERSUS
State of Haryana
....Respondent
CORAM:- HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rakesh Nehra, Advocate,
for the petitioner.
RAJAN GUPTA, J. (Oral)
Learned counsel for the petitioner submits that he may be
allowed to withdraw this petition with liberty to file fresh one with
better particulars.
Dismissed as withdrawn with liberty aforesaid.
(RAJAN GUPTA)
17-12-2009 JUDGE
manju