Punjab-Haryana High Court
Criminal Misc. No. M-226 Of 2 vs State Of Punjab And Another on 1 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-226 of 2011
Date of decision : 01.09.2011
Ranjit Sehgal and others
....Petitioners
V/s
State of Punjab and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Anil Chawla, Advocate for the petitioners.
Mr. Shilesh Gupta, Deputy Advocate General, Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioners submits that he may be
allowed to withdraw this petition with liberty to file afresh with better
particulars.
Dismissed as withdrawn with liberty as aforesaid.
September 01, 2011 (RAJAN GUPTA) Ajay JUDGE