High Court Punjab-Haryana High Court

Sham Lal Alias Shama vs State Of Punjab on 7 September, 2011

Punjab-Haryana High Court
Sham Lal Alias Shama vs State Of Punjab on 7 September, 2011
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                 Crl. Misc. -M No. 25614 of 2011 (O&M)

                                 Date of Decision: 7.9.2011

Sham lal alias Shama
                                                         ..Petitioner.
Vs.

State of Punjab
                                                     ..Respondent.


CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL

Present :    Mr. Sandeep Arora, Advocate for the petitioner.

RAJESH BINDAL, J.

Learned counsel for the petitioner submitted that as there are
certain typographical errors in the petition, he may be permitted to withdraw
the present petition with liberty to file a fresh one.

Dismissed as withdrawn with liberty as prayed for.





                                               ( Rajesh Bindal )
7.9.2011                                             Judge
Meenu