Punjab-Haryana High Court
Kahan Singh vs State Of Haryana on 24 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc.No.M-28112 of 2008 (O&M)
Date of Decision 24.02.2009
Kahan Singh
...... Petitioner
VERSUS
State of Haryana
...... Respondent
CORAM:- HON'BLE MR. JUSTICE PRITAM PAL
Present: Mr.Rajinder Singh Rana, Advocate,
for the petitioner.
Mr.Vikas Chaudhary, A.A.G., Haryana,
for the respondent-State.
*****
PRITAM PAL, J(ORAL):
After arguing for sometime, learned counsel for the petitioner
requests that this petition may be dismissed as withdrawn.
Request is allowed.
Dismissed as withdrawn.
February 24, 2009 (PRITAM PAL) mamta-II JUDGE