Punjab-Haryana High Court
Amar Pal vs State Of Punjab on 2 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc.No.M-33817 of 2008 (O&M)
Date of Decision 02.03.2009
Amar Pal
......Petitioner
VERSUS
State of Punjab
......Respondent
CORAM:- HON'BLE MR. JUSTICE PRITAM PAL
Present: Mr.Swaraj Arora, Advocate,
for the petitioner.
Mr.S.S.Gill, Advocate,
for the respondent-State.
*****
PRITAM PAL, J(ORAL):
After arguing for sometime, learned counsel for the petitioner
requests that this petition may be dismissed as withdrawn.
Request is allowed.
Dismissed as withdrawn.
March 02, 2009 (PRITAM PAL) mamta-II JUDGE