High Court Punjab-Haryana High Court

Salim Akhtar vs State Of Punjab on 17 November, 2009

Punjab-Haryana High Court
Salim Akhtar vs State Of Punjab on 17 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-14818 of 2009
                                Date of decision : 17.11.2009

Salim Akhtar
                                                          ....Petitioners

                                       V/s

State of Punjab
                                                          ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Rajeev K. Kapila, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that he may be

allowed to withdraw the present petition at this stage.

Dismissed as withdrawn.


17.11.2009                                         (RAJAN GUPTA)
Ajay                                                   JUDGE