CRM No. M-30842 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-30842 of 2009 (O&M)
Date of decision: 25.11.2009
Farsa Ram ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Rangi, Advocate, for the petitioner.
Ms. R.K. Nihalsinghwala, Sr. DAG, Punjab.
Rajan Gupta, J (oral).
Learned counsel for the petitioner submits that during
pendency of this petition, the petitioner has been enlarged on bail under
Section 167 (2) Cr.P.C. He, therefore, submits 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petitioner, this petition is dismissed as withdrawn.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
November 25, 2009
‘rajpal’