High Court Punjab-Haryana High Court

Adarsh Kumar Multani vs State Of Punjab on 29 April, 2009

Punjab-Haryana High Court
Adarsh Kumar Multani vs State Of Punjab on 29 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                            Crl. A. No. 826 SB of 2001
                            Date of decision : 29.4.2009.

                            ...

    Adarsh Kumar Multani
                                           ................ Petitioner

                            vs.

    State of Punjab
                                          .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Viney Kumar, Advocate for
             Sh. D.S. Pheruman, Advocate for the appellant.

            Sh. B.S. Sra, Deputy Advocate General,
            Punjab
                ...


    K.C. Puri, J. (Oral)

Counsel for the appellant has placed on the file request made

by the appellant that since he has completed the entire sentence, as

such he does not want to proceed with the appeal.

So, the appeal stands dismissed, as not pressed.

( K.C. Puri )
29.4.2009. Judge
chugh