High Court Punjab-Haryana High Court

Ranjit Singh vs State Of Punjab on 6 October, 2009

Punjab-Haryana High Court
Ranjit Singh vs State Of Punjab on 6 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                Crl.M. No. M-13000 of 2009 (O&M)
                                Date of decision : 6.10.2009.

                               ...

    Ranjit Singh
                                             ................ Petitioner

                               vs.

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



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Devinder Bir Singh, Advocate
             for the petitioner.

                Sh. K.S. Pannu, Deputy Advocate General,
                Punjab.
                    ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioner wants to withdraw the

petition.

The petition stands dismissed as withdrawn.

( K.C. Puri )
6.10.2009. Judge
chugh