Punjab-Haryana High Court
Jasbir Singh vs State Of Punjab on 21 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-23131 of 2009 (O/M).
Date of Decision : August 21, 2009.
Jasbir Singh s/o Sh. Randhir Singh, resident of House No. 1724, Haibowal
Kalan, Ludhiana.
...... Petitioner .
Versus.
State of Punjab, and others.
..... Respondents .
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Ms. Sonia Sharma, Advocate, for
Mr. Gurcharan Dass, Advocate,
for the petitioner.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner does not press the present petition and
prays for withdrawal of the present petition with liberty to approach Senior
Superintendent of Police, Ludhiana, for the grievance, redressal of which the
petitioner has made in the present petition.
Dismissed as withdrawn with liberty aforesaid.
(AUGUSTINE GEORGE MASIH)
JUDGE
August 21, 2009.
sjks.