Punjab-Haryana High Court
Satnam Singh vs State Of Punjab & Anr on 15 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.30742-M of 2008
DATE OF DECISION : DECEMBER 15, 2008
SATNAM SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB & ANR. .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr.KS Kahlon, Advocate, for for the petitioner(s).
Mr. Shilesh Gupta, DAG, Punjab.
AJAI LAMBA, J. (Oral)
Learned counsel for the petitioner wants to withdraw the
application for anticipatory bail.
Dismissed as withdrawn.
December 15, 2008 ( AJAI LAMBA ) Kang JUDGE