High Court Punjab-Haryana High Court

Sunil Kumar vs Sunil Devi And Another on 21 October, 2009

Punjab-Haryana High Court
Sunil Kumar vs Sunil Devi And Another on 21 October, 2009
  CRM No. M-29298 of 2009                               1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-29298 of 2009 (O&M)
                                Date of decision: 21.10.2009

Sunil Kumar                                          ...Petitioner

                             Versus

Sunil Devi and another                               ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. S.S. Walia, Advocate, for the petitioner.

Rajan Gupta, J (oral).

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to raise all his pleas before

the court below.

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petitioner, this petition is dismissed as withdrawn with the liberty as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
October 21, 2009
‘rajpal’