Punjab-Haryana High Court
Raj Kumar Hans vs State Of Punjab on 28 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-16616 of 2009
Date of decision:28.10.2009.
Raj Kumar Hans ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Vipul Dharmani, Advocate, for
Mr. Rahul Sharma, Advocate, for the petitioner.
Mr. B.B.S.Teji, Assistant Advocate General, Punjab.
*****
S.D.ANAND, J.
Learned counsel appearing on behalf of the petitioner
states that the present petition may be dismissed as withdrawn as
the petitioner has already been released on bail by the learned
Trial Court. This fact is conceded by the learned State Counsel
under instructions from SI Sagli Ram.
Dismissed as withdrawn accordingly.
October 28 , 2009 (S.D.ANAND) vinod* JUDGE