High Court Punjab-Haryana High Court

Lakhwinder Singh @ Motti vs State Of Punjab on 16 November, 2009

Punjab-Haryana High Court
Lakhwinder Singh @ Motti vs State Of Punjab on 16 November, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                       CHANDIGARH

                          Criminal Misc. No. 31778 of 2009
                          Date of decision: November 16, 2009


Lakhwinder Singh @ Motti                     -Petitioner

            Versus

State of Punjab                              -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Arvind Kashyap, Advocate, for
the petitioner.

Rajan Gupta, J.(Oral)

After arguing at some length, Counsel submits that he may be

permitted to withdraw the instant petition at this stage.

Dismissed as withdrawn at this stage.

[Rajan Gupta]
Judge
November 16, 2009.

‘ask’