Punjab-Haryana High Court
Nirmal Singh vs State Of Punjab And Others on 30 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-33737 of 2009 (O&M)
Date of decision : 30.11.2009
Nirmal Singh
....Petitioner through
Mr.S.K.Chawla, Advocate
Versus
State of Punjab and others
... Respondents through none
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
MAHESH GROVER, J.(Oral)
Crl.Misc.No.60789 of 2009
Crl.Misc. is allowed as prayed for.
Crl.Misc.No.M-33737 of 2009
Learned counsel for the petitioner after arguing for some
time prays for permission to withdraw the present petition with
liberty to file appropriate complaint before the court of competent
jurisdiction. Permitted to do so.
Dismissed as withdrawn with the liberty aforesaid granted.
30.11.2009 (MAHESH GROVER)
JUDGE
dss