High Court Punjab-Haryana High Court

Udai Singh vs State Of Punjab on 8 January, 2009

Punjab-Haryana High Court
Udai Singh vs State Of Punjab on 8 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                             Crl. Misc. No. M-34 of 2009
                                     DATE OF DECISION: January 08, 2009


Udai Singh                                                .........PETITIONER(S)


                                   VERSUS

State of Punjab                                           ......RESPONDENT(S)



CORAM:       HON'BLE MR. JUSTICE AJAI LAMBA


Present:     Mr. G.S. Verma, Advocate,
      for the petitioner.


AJAI LAMBA, J. (ORAL)

Learned counsel wants to withdraw the petition for bail for filing a

petition afresh as there are number of clerical errors.

Dismissed as withdrawn with liberty as prayed for.

08.01.2009                                                     (AJAI LAMBA)
shivani                                                            JUDGE