Punjab-Haryana High Court
Roop Singh Chauhan vs The State Of Haryana & Others on 4 February, 2009
CRM No. M-3339 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-3339 of 2009
Date of decision: 4.2.2009
Roop Singh Chauhan ...Petitioner
Versus
The State of Haryana & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sanjeev Pandit, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition with liberty to avail any other remedy
available under the law and to raise all his pleas before the appropriate
court.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
February 04, 2009
‘rajpal’