Punjab-Haryana High Court
Jaswinder Singh vs State Of Punjab on 17 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Appeal No.1123-SB of 2009 (O&M)
Date of decision : 17.12.2009
Jaswinder Singh
....Appellant
Versus
State of Punjab
... Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.R.P.Dhir, Advocate for the appellant.
Mr.Gaurav Garg Dhuriwala, AAG, Punjab
for the respondent.
…..
MAHESH GROVER, J.(Oral)
Learned counsel for the appellant prays for permission to
withdraw the instant appeal with liberty to take appropriate remedy
that may be available to him. Permitted to do so.
Dismissed as withdrawn with the liberty aforesaid granted.
17.12.2009 (MAHESH GROVER)
JUDGE
dss