Punjab-Haryana High Court
Kashmir Singh vs State Of Punjab And Others on 20 February, 2009
CRM No. M-5031 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-5031 of 2009 (O&M)
Date of decision: 20.02.2009
Kashmir Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. A.S. Sidhu, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner states that he be allowed
to withdraw the present petition.
In view of the statement made by learned counsel for the
petitioner, this petition is dismissed as withdrawn.
(RAJAN GUPTA)
JUDGE
February 20, 2009
‘rajpal’