High Court Punjab-Haryana High Court

Raju vs The State Of Punjab And Others on 21 July, 2009

Punjab-Haryana High Court
Raju vs The State Of Punjab And Others on 21 July, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                                   Crl.Misc.No.M-19479 of 2009
                                                     Date of decision : 21.7.2009
Raju
                                                                       ... Petitioner
                                      Versus
The State of Punjab and others
                                                                    ...Respondents

CORAM : HON'BLE MR.JUSTICE RAJAN GUPTA

Present:      Mr.Gulshan Sharma, 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 pursue his remedy with Senior

Superintendent of Police, Ferozepur.

Dismissed as withdrawn with aforesaid liberty. This Court hopes

and trusts that the said officer shall look into the grievance of the petitioner.

[ Rajan Gupta ]
Judge
21.07.2009

sd