Punjab-Haryana High Court
Mankomal Singh vs State Of Punjab on 20 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-9953 of 2009
Date of decision: April 20, 2009
Mankomal Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SS Bhinder, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel for the petitioner prays that he be permitted to
withdraw the instant petition at this stage.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
April 20, 2009.
‘ask’