High Court Punjab-Haryana High Court

Kulwinder Singh vs State Of Punjab on 22 January, 2009

Punjab-Haryana High Court
Kulwinder Singh vs State Of Punjab on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-30722 of 2008
                              Date of decision : 22.1.2009.

                             ...

    Kulwinder Singh
                                             ................ Petitioner

                              vs.

    State of Punjab
                                             .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. K.S. Pannu, Assistant Advocate General,
             Punjab.
                 ...


    K.C. Puri, J. (Oral)

This petition has been filed by Kulwinder Singh s/o

Mohinder Singh r/o village Sangojla, District Kapurthala. Petitioner

is present in Court and is identified by Jeet Lal ASI. Petitioner has

stated at the Bar that the matter has been compromised and he do not

want any action.

So, the petition stands dismissed as having been

compromised.

( K.C. Puri )
22.1.2009. Judge
chug