High Court Punjab-Haryana High Court

Mankomal Singh vs State Of Punjab on 20 April, 2009

Punjab-Haryana High Court
Mankomal Singh vs State Of Punjab on 20 April, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                          Criminal Misc. No. M-9953 of 2009
                          Date of decision: April 20, 2009


Mankomal Singh                         -Petitioner

            Versus

State of Punjab                        -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. SS Bhinder, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel for the petitioner prays that he be permitted to

withdraw the instant petition at this stage.

Dismissed as withdrawn.

[Rajan Gupta]
Judge
April 20, 2009.

‘ask’