Punjab-Haryana High Court
Gursewak Singh And Another vs State Of Punjab on 12 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No. M 3086 of 2009 (O&M)
Date of decision: 12.2.2009
Gursewak Singh and another
...Petitioners
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Vijay Lath, Advocate for
Mr.PS Paul, Advocate for the petitioners
***
Harbans Lal, J.(Oral)
After arguing for some time, the learned counsel for the
petitioners states that he may be permitted to withdraw the present petition.
In view of the statement made above, the instant petition is
dismissed as withdrawn.
February 12, 2009 (Harbans Lal) gsv Judge