Citation : 2022 Latest Caselaw 6104 P&H
Judgement Date : 4 July, 2022
110 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH CRM-M-25708 of 2022 Date of Decision: 04.07.2022 Raghbir Singh ...Petitioner Versus State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE JASGURPREET SINGH PURI
Present: Mr. Manoj Kumar, Advocate for the petitioner.
aie 2 24s 24 JASGURPREET SINGH PURI, J.(ORAL) Learned counsel for the petitioner prays for withdrawal of the present petition in order to enable him to avail legal remedies as may be available to him in accordance with law including filing of a criminal complaint before the competent Court in accordance with law.
Disposed of with the liberty as aforesaid.
(JASGURPREET SINGH PURI) JUDGE
July 04, 2022 Manpreet
Whether speaking/reasoned Yes/No Whether reportable : Yes/No
MANPREET SINGH
2022.07.06 17:01
| attest to the accuracy and authenticity of this order/judgment
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!