Punjab-Haryana High Court
Gurmail Singh vs State Of Punjab And Another on 26 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M 5487 of 2009 (O & M)
Date of decision: 26.2.2009
Gurmail Singh
...Petitioner
Versus
State of Punjab and another
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mrs.BPK Brar, Advocate for the applicant-petitioner.
***
Harbans Lal, J.
After arguing for some time, the learned counsel for the
applicant-petitioner states that she may be permitted to withdraw the present
petition, at this stage.
In view of the statement made above, the instant petition is
dismissed as withdrawn, at this stage.
February 26, 2009 ( Harbans Lal ) amrit Judge