Punjab-Haryana High Court
Bhajan Lal vs State Of Punjab on 2 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-8895 of 2009
Date of decision: April 02, 2009
Bhajan Lal -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Arun Takhi, 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Dismissed as withdrawn.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 02, 2009.
‘ask’