Punjab-Haryana High Court
Beant Singh vs State Of Punjab & Others on 24 September, 2008
CWP No.16948 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.16048 of 2008
Date of decision: 24.9.2009
Beant Singh ..Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. A.S. Randhawa, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner prays that he be allowed
to withdraw the present petition with liberty to file a fresh one by giving
better particulars.
In view of the statement made by the learned counsel for
the petitioner, the present petition is dismissed as withdrawn with liberty
as prayed for granted.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
September 24, 2008
‘rajpal’