Punjab-Haryana High Court
Ranjit Singh vs State Of Punjab on 3 August, 2009
CRM No. M-20615 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-20615 of 2009 (O&M)
Date of decision: 3.8.2009
Ranjit Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. P.S. Paul, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition at this stage.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
August 03, 2009
‘rajpal’