Punjab-Haryana High Court
Balkar Singh vs State Of Punjab & Another on 14 July, 2009
CRM No. M-5282 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-5282 of 2008 (O&M)
Date of decision: 14.7.2009
Balkar Singh ...Petitioner
Versus
State of Punjab & another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. PPS Duggal, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Mr. Karamjit Singh, Advocate, for respondent No.2.
Rajan Gupta, J.
Learned counsel for the State (on the instructions from
Head Constable Pargat Singh, who is present in Court) submits that this
case has been rendered infructuous as the petitioner Balkar Singh has
been discharged by the court below.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
14.7.2009
‘rajpal’