Punjab-Haryana High Court
Sukhwinder Singh vs State Of Punjab And Others on 29 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-27781 of 2008
Date of decision : 29.01.2009
Sukhwinder Singh
....Petitioner
V/s
State of Punjab and others
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Tejinder Pal Singh, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab
for respondents No. 1 to 3.
Mr. Anuraj Arora, Advocate
for respondents No. 4 to 7.
RAJAN GUPTA J. (ORAL)
Counsel for the State has filed the reply and the same is taken
on record.
However, learned counsel for the petitioner prays that he be
allowed to withdraw the instant petition.
Dismissed as withdrawn.
29.01.2009 (RAJAN GUPTA) Ajay JUDGE