High Court Punjab-Haryana High Court

Raj Kumar Hans vs State Of Punjab on 28 October, 2009

Punjab-Haryana High Court
Raj Kumar Hans vs State Of Punjab on 28 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                   Crl. Misc. No.M-16616 of 2009
                                     Date of decision:28.10.2009.


Raj Kumar Hans                                           ...Petitioner

                              Versus
State of Punjab                                       ...Respondent

CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present:   Mr. Vipul Dharmani, Advocate, for
           Mr. Rahul Sharma, Advocate, for the petitioner.

           Mr. B.B.S.Teji, Assistant Advocate General, Punjab.
                                *****

S.D.ANAND, J.

Learned counsel appearing on behalf of the petitioner

states that the present petition may be dismissed as withdrawn as

the petitioner has already been released on bail by the learned

Trial Court. This fact is conceded by the learned State Counsel

under instructions from SI Sagli Ram.

Dismissed as withdrawn accordingly.

October 28 , 2009                                     (S.D.ANAND)
vinod*                                                     JUDGE