Punjab-Haryana High Court
Amrinder Singh vs State Of Punjab on 19 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-3123 of 2009
Date of decision : 19.02.2009
Amrinder Singh
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Parminder Singh-I, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the present petition at this stage.
Dismissed as withdrawn at this stage.
19.02.2009 (RAJAN GUPTA) Ajay JUDGE