High Court Punjab-Haryana High Court

Bhoop Singh vs State Of Haryana on 18 February, 2009

Punjab-Haryana High Court
Bhoop Singh vs State Of Haryana on 18 February, 2009
In the High Court of Punjab and Haryana at Chandigarh

                     CRM No. M-1586 of 2009
                     Date of Decision: 18.2.2009

Bhoop Singh                     .....Petitioner

Versus

State of Haryana                .....Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. Gorakh Nath , Advocate
for the petitioner.

Mr. Ashok Jindal, AAG, Haryana.

K. C. Puri, J (Oral)

Learned counsel for the petitioner wants to withdraw the
petition, at this stage.

Dismissed as withdrawn.





February 18, 2009                                   ( K. C. Puri )
mamta                                                   Judge