High Court Punjab-Haryana High Court

Mohan Lal Alias Mohani vs State Of Punjab on 1 July, 2009

Punjab-Haryana High Court
Mohan Lal Alias Mohani vs State Of Punjab on 1 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Crl. Misc. No. M- 17066 of 2009
                                Date of decision: July 01, 2009


Mohan Lal alias Mohani                         -Petitioner

            Versus

State of Punjab                                -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. SPS Sidhu, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Counsel for the petitioner states that he be permitted to

withdraw the instant petition at this stage.

Allowed as prayed for.

Dismissed as withdrawn.

[Rajan Gupta]
Judge
July 01, 2009.

‘ask’