Punjab-Haryana High Court
Sadhu Singh & Another vs State Of Punjab & Others on 25 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-8256 of 2009
Date of decision: March 25, 2009
Sadhu Singh & another -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. KS Hissowal, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
Counsel for the petitioner prays that he be permitted to
withdraw the instant petition with liberty to avail of any other alternative
remedy, available under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
March 25, 2009.
‘ask’