Punjab-Haryana High Court
Baljinder Singh vs State Of Punjab on 10 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-21225 of 2009
Date of decision : 10.09.2009
Baljinder Singh
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. D.S. Pheruman, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that all the material
prosecution witnesses have already been examined in this case. He,
therefore, submits that he does not press the present petition at this stage
and prays for withdrawal of the same.
Dismissed as withdrawn.
10.09.2009 (RAJAN GUPTA) Ajay JUDGE