Punjab-Haryana High Court
Salim Akhtar vs State Of Punjab on 17 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-14818 of 2009
Date of decision : 17.11.2009
Salim Akhtar
....Petitioners
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rajeev K. Kapila, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that he may be
allowed to withdraw the present petition at this stage.
Dismissed as withdrawn.
17.11.2009 (RAJAN GUPTA) Ajay JUDGE