High Court Punjab-Haryana High Court

Sumit Singh @ Monu vs The State Of Haryana on 13 January, 2009

Punjab-Haryana High Court
Sumit Singh @ Monu vs The State Of Haryana on 13 January, 2009
             In the High Court of Punjab & Haryana at Chandigarh

                                Criminal Misc. No. M-18095 of 2008 (O&M)


Sumit Singh @ Monu                                           ..... Petitioner
                                       vs
The State of Haryana                                         ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. B. S. Saroha, Advocate for the petitioner.

Mr. Navneet Singh, Assistant Advocate General, Haryana.

Rajesh Bindal J.

Learned counsel for the petitioner submitted that he may be
permitted to withdraw the present petition in view of the statement of learned
Assistant Advocate General, Haryana, that the prosecution evidence has already
been completed.

Dismissed as withdrawn.

13.1.2009                                              ( Rajesh Bindal)
vs.                                                          Judge