High Court Punjab-Haryana High Court

Shiv Dutt vs State Of Punjab And Another on 21 April, 2009

Punjab-Haryana High Court
Shiv Dutt vs State Of Punjab And Another on 21 April, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                               Crl.M. No. M-30866 of 2008
                               Date of decision : 21.4.2009.

                              ...

    Shiv Dutt
                                                 ................ Petitioner

                              vs.

    State of Punjab and another
                                             .................Respondents



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



    Present: Sh. Nakul Sharma, Advocate
             for the petitioner.

             Mrs. R.K. Nihalsinghwala, Senior Deputy Advocate General,
             Punjab
                ...

    K.C. Puri, J. (Oral)

Reply on behalf of State has been filed.

Learned State counsel has stated at the Bar that cancellation

report has been submitted.

So, in these circumstances, learned counsel for the petitioner

does not press the petition at this stage.

The petition stands dismissed as not pressed.

( K.C. Puri )
21.4.2009. Judge
chugh