High Court Punjab-Haryana High Court

Gurmail Singh vs State Of Punjab And Another on 26 February, 2009

Punjab-Haryana High Court
Gurmail Singh vs State Of Punjab And Another on 26 February, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                         Crl.Misc.No.M 5487 of 2009 (O & M)
                                         Date of decision: 26.2.2009

Gurmail Singh
                                                                 ...Petitioner

                     Versus

State of Punjab and another
                                                             ...Respondents

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:      Mrs.BPK Brar, Advocate for the applicant-petitioner.

                           ***
Harbans Lal, J.

After arguing for some time, the learned counsel for the

applicant-petitioner states that she may be permitted to withdraw the present

petition, at this stage.

In view of the statement made above, the instant petition is

dismissed as withdrawn, at this stage.

February 26, 2009                                   ( Harbans Lal )
amrit                                                   Judge