High Court Punjab-Haryana High Court

Jaswinder Singh vs State Of Punjab on 17 December, 2009

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

                    CHANDIGARH


                            Crl.Appeal No.1123-SB of 2009 (O&M)

                             Date of decision : 17.12.2009



Jaswinder Singh
                                        ....Appellant

              Versus


State of Punjab

                                        ... Respondent


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                 ....

Present: Mr.R.P.Dhir, Advocate for the appellant.

Mr.Gaurav Garg Dhuriwala, AAG, Punjab
for the respondent.

…..

MAHESH GROVER, J.(Oral)

Learned counsel for the appellant prays for permission to

withdraw the instant appeal with liberty to take appropriate remedy

that may be available to him. Permitted to do so.

Dismissed as withdrawn with the liberty aforesaid granted.

17.12.2009 (MAHESH GROVER)
JUDGE

dss