Punjab-Haryana High Court
Amrik Singh vs State Of Punjab on 16 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Revision No. 601 of 2009
Date of decision: March 16, 2009
Amrik Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. RVS Chugh, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel for the petitioner prays that he be permitted to
withdraw the instant petition.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
March 16, 2009.
‘ask’