Punjab-Haryana High Court
Ranjit Singh vs State Of Punjab on 6 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-13000 of 2009 (O&M)
Date of decision : 6.10.2009.
...
Ranjit Singh
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Devinder Bir Singh, Advocate
for the petitioner.
Sh. K.S. Pannu, Deputy Advocate General,
Punjab.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner wants to withdraw the
petition.
The petition stands dismissed as withdrawn.
( K.C. Puri )
6.10.2009. Judge
chugh