Punjab-Haryana High Court
Ram Murti vs State Of Punjab on 16 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.16102-M of 2008
DATE OF DECISION : DECEMBER 16, 2008
RAM MURTI ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Lalit Pathak, Advocate, for the petitioner(s).
Mr. AS Rai, AAG, Punjab.
AJAI LAMBA, J. (Oral)
A letter received has been treated as a petition on the judicial
side.
Petitioner-Ram Murti wife of Mohinder Dass is present in
person and states that she does not want to pursue the matter and the same
be dismissed as withdrawn.
Learned counsel for the respondent-State, on instructions from
ASI Jeet Singh, states that Balwinder Dass alias Thandu son of the
petitioner, in whose context the petition has been filed, is involved in as
many as 11 cases.
In view of the above, this petition is dismissed as withdrawn.
December 16, 2008 ( AJAI LAMBA ) Kang JUDGE