High Court Punjab-Haryana High Court

Ram Dass vs State Of Punjab And Another on 22 October, 2009

Punjab-Haryana High Court
Ram Dass vs State Of Punjab And Another on 22 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-16932 of 2008
                         Date of decision : October 22, 2009


Ram Dass
                                            ....Petitioner
                         versus

State of Punjab and another
                                            ....Respondents


Coram:      Hon'ble Mr. Justice L.N. Mittal


Present :   Mr. Ruminderjit Singh, Advocate for
            Mr. RP Dhir, Advocate, for the petitioner

            Mr. Gaurav Garg Dhuriwala, AAG Punjab
            for respondent no. 1

            None for respondent no. 2


L.N. Mittal, J. (Oral)

Learned counsel for the petitioner seeks permission to

withdraw the instant petition with liberty to the petitioner to seek reduction

in sentence from the appellate court on the basis of alleged compromise

with respondent no. 2.

Dismissed as withdrawn with liberty as aforesaid.





                                                       ( L.N. Mittal )
October 22, 2009                                            Judge
  'dalbir'