Punjab-Haryana High Court
Vijay Kumar vs State Of Punjab on 26 November, 2009
CRM No. M-33363 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-33363 of 2009 (O&M)
Date of decision: 26.11.2009
Vijay Kumar ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rakesh Kumar, Advocate, for the petitioner.
Rajan Gupta, J (oral).
After arguing at some length, learned counsel for the
petitioner submits that he be allowed to withdraw the present petition
with liberty to file an appropriate application before the court below at
the first instance.
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petitioner, this petition is dismissed as withdrawn with the liberty as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
November 26, 2009
‘rajpal’