IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-18295 of 2009 (O/M).
Date of Decision : November 04, 2009.
Puran Singh
...... Petitioner(s).
Versus.
State of Punjab ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Sanjeev Manhas, Advocate,
for the petitioner(s).
Mr. Aman Deep Singh Rai, A.A.G. Punjab,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for respondent-State, on instructions from A.S.I.
Narinder Singh, Police Station Hambran, Jagraon, states that the prosecution
evidence is complete and the case is now fixed for recording statement of the
accused-petitioner under Section 313 Cr.P.C. on 13.11.2009.
In the light of the statement made by counsel for respondent
-State, counsel for the petitioner does not press the present petition at this
stage.
Dismissed as not pressed at this stage.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 04, 2009.
sjks.