High Court Punjab-Haryana High Court

Kahan Singh vs State Of Haryana on 24 February, 2009

Punjab-Haryana High Court
Kahan Singh vs State Of Haryana on 24 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                         Criminal Misc.No.M-28112 of 2008 (O&M)
                         Date of Decision     24.02.2009

Kahan Singh
                                                  ...... Petitioner
                         VERSUS

State of Haryana
                                                  ...... Respondent


CORAM:- HON'BLE MR. JUSTICE PRITAM PAL

Present:    Mr.Rajinder Singh Rana, Advocate,
            for the petitioner.

            Mr.Vikas Chaudhary, A.A.G., Haryana,
            for the respondent-State.


                               *****

PRITAM PAL, J(ORAL):

After arguing for sometime, learned counsel for the petitioner

requests that this petition may be dismissed as withdrawn.

Request is allowed.

Dismissed as withdrawn.




February 24, 2009                                 (PRITAM PAL)
mamta-II                                             JUDGE