Punjab-Haryana High Court
Ajit Singh vs State Of Punjab on 4 September, 2009
In the High Court of Punjab & Haryana at Chandigarh
Criminal Misc. No. M-14551 of 2009 (O&M)
Date of decision : 4.9.2009
Ajit Singh ..... Petitioner
vs
State of Punjab ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Vipin Mahajan, Advocate, for the petitioner.
Mr. Mehar Deep Singh, DAG, Punjab.
Rajesh Bindal J.
Learned counsel for the petitioner submitted that the petitioner has
not complied with the undertaking given before this court on 6.7.2009. He prayed
that the present petition be dismissed as withdrawn.
Ordered accordingly.
4.9.2009 ( Rajesh Bindal) vs. Judge