Punjab-Haryana High Court
Rama Shankar Shukla vs State Of Haryana on 12 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-7204 of 2009
Date of decision: May 12, 2009
Rama Shankar Shukla -Petitioner
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SS Dinarpur, Advocate, for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG, Haryana.
Rajan Gupta, J.(Oral)
Counsel for the petitioner prays that he be permitted to
withdraw the instant petition, at this stage.
Allowed as prayed for.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
May 12, 2009.
‘ask’