Punjab-Haryana High Court
Manjit Singh vs State Of Punjab on 30 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No. M 2719 of 2009 (O&M)
Date of decision: 30.1.2009
Manjit Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr. Inderjit Sharma, Advocate for the petitioner
***
Harbans Lal, J.
After arguing for some time, the learned counsel for the
petitioner states that he may be permitted to withdraw the present petition.
In view of the statement made above, the instant petition is
dismissed as withdrawn.
January 30, 2009 (Harbans Lal) gsv Judge