High Court Punjab-Haryana High Court

Gurinder Singh vs State Of Punjab And Another on 17 December, 2009

Punjab-Haryana High Court
Gurinder Singh vs State Of Punjab And Another on 17 December, 2009
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                         Crl. Misc. No. M-25671 of 2009
                                         Date of decision : December 17, 2009
Gurinder Singh
                                                          Petitioner
                           Versus

State of Punjab and another
                                                          Respondent
CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR

Present :    Mr. Liaqat Ali, Advocate
             for the petitioner

             Mr. K.S. Pannu, DAG Punjab


NIRMALJIT KAUR, J. (ORAL)

Learned counsel for the petitioner states that the matter has

since been compromised. However, the complainant was not coming

forward to make the statement.

Learned counsel for the petitioner wishes to withdraw the

present petition with liberty to file afresh.

Dismissed as withdrawn with the aforesaid liberty.




                                                          (Nirmaljit Kaur)
17.12.2009                                                  Judge
reena