Punjab-Haryana High Court
Mangal Singh And Another vs State Of Punjab on 6 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-34536 of 2008
Date of decision : 6.1.2009.
...
Mangal Singh and another
................ petitioners
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. S.P.S. Sidhu, Advocate
for the petitioners.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioners wants to withdraw the
petition as the petitioners have been granted bail by the trial Court.
The petition stands dismissed as withdrawn.
( K.C. Puri )
6.1.2009. Judge
chug