Punjab-Haryana High Court
Amandeep Singh vs State Of Punjab on 19 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-3437 of 2009
Date of decision : 19.3.2009.
...
Amandeep Singh
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. R.K. Dadwal, Advocate
for the petitioner.
Sh. P.S. Bajwa, Assistant Advocate General,
Punjab
Sh.R.S. Athwal, Advocate for the complainant.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner wants to withdraw the
petition at this stage.
The petition stands dismissed as withdrawn.
( K.C. Puri )
19.3.2009. Judge
chug