High Court Punjab-Haryana High Court

Navtej Singh vs State Of Haryana on 4 March, 2009

Punjab-Haryana High Court
Navtej Singh vs State Of Haryana on 4 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                            Crl.M. No. M-1908 of 2009
                            Date of decision : 4.3.2009.

                            ...

    Navtej Singh
                                           ................ Petitioner

                            vs.

    State of Haryana
                                          .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Ranjot Singh, Advocate
             for the petitioner.

            Sh. Ashok Kumar Jindal, Assistant Advocate General,
            Haryana.
               ...


    K.C. Puri, J. (Oral)

Learned State counsel has stated that evidence has been

concluded and now the case is fixed for 17.3.2009 for arguments.

Counsel for the petitioner wants to withdraw the petition.

So, the petition stands dismissed as withdrawn.

( K.C. Puri )
4.3.2009. Judge
chug