High Court Punjab-Haryana High Court

Randeep Singh @ Rana Son Of Surjit … vs State Of Punjab on 25 August, 2009

Punjab-Haryana High Court
Randeep Singh @ Rana Son Of Surjit … vs State Of Punjab on 25 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                     Crl. Misc. No. M-33096 of 2008 (O/M).
                                          Date of Decision : August 25, 2009.

Randeep Singh @ Rana son of Surjit Singh, resident of Basti Sukhchain
Singh Dakhli Satiea Wala, Police Station Sadar Ferozepur, District Ferozepur
(Now confined in Central Jail, Amritsar).
                                                          ...... Petitioner .

                                   Versus.
State of Punjab.                                            ..... Respondent .

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr.L.S. Sidhu, Advocate,
for the petitioner.

Mr. Aman Deep Singh Rai, A.A.G. Punjab,
for the respondent-State.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioner does not press the present petition, but

states that for the reason for which this petition was preferred in this Court,

permission may be granted to the petitioner to avail the remedy of

approaching this Court under Article 226 of the Constitution of India.

Prayer granted.

The petitioner, if so, advised may avail the remedy of writ in this

Court under the provisions of Article 226 of the Constitution of India.

Dismissed as not pressed.

(AUGUSTINE GEORGE MASIH)
JUDGE
August 25, 2009.

sjks.