Punjab-Haryana High Court
Ranjit Singh vs State Of Punjab And Others on 11 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No.5615 of 2009
Date of Decision:-11.11.2009
Ranjit Singh ...Petitioner
Versus
State of Punjab and others
---Respondents
CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE MEHINDER SINGH SULLAR
Present:- Mr.Naresh Gopal Sharma, Advocate for the petitioner.
Ms.Rita Kohli, Additional Advocate General, Punjab for
respondent Nos.1 and 2.
Mr.Rajiv Dhawan, Advocate for Mr.P.K.Gupta, Advocate
for respondent No.3.
J.S.KHEHAR, J.(ORAL)
Learned counsel for the petitioner states that there has been
compromise between the parties, and as such, he has been instructed not to
press this petition.
Dismissed as not pressed.
(J.S.Khehar)
Judge
(Mehinder Singh Sullar)
11.11.2009 Judge
AS