Punjab-Haryana High Court
Des Raj Suman vs State Of Punjab & Another on 7 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-3324 of 2009
Date of decision: September 07, 2009
Des Raj Suman -Petitioner
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Ms. Gurmeet Gill, Advocate, for
the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Mr. MS Dhami, Advocate, for
respondent No.2.
Rajan Gupta, J.(Oral)
Counsel for the petitioner submits that she may be permitted to
withdraw this petition at this stage with liberty to file fresh one after the
petitioner returns to India.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
September 07, 2009.
‘ask’