Punjab-Haryana High Court
Ravi Dutt & Another vs State Of Haryana on 16 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-15455 of 2009
Date of decision: July 16, 2009
Ravi Dutt & another -Petitioners
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. KS Dhaliwal, Advocate, for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG, Haryana.
Rajan Gupta, J.(Oral)
Learned State counsel on instructions from ASI Baldev Singh
submits that the trial in this case is almost concluded.
Counsel for the petitioners submits that in view of the aforesaid
statement made by learned State counsel, he may be allowed to withdraw
the instant petition, at this stage.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
July 16, 2009.
‘ask’