Punjab-Haryana High Court
Rajinder Singh Alias Sonu vs State Of Punjab on 14 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-18556 of 2009
Date of decision: July 14, 2009
Rajinder Singh alias Sonu -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Anupam Bhardwaj, Advocate,
for the petitioner.
Rajan Gupta, J.(Oral)
Counsel submits that he may be permitted to withdraw the
instant petition.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
July 14, 2009.
‘ask’