Punjab-Haryana High Court
Suresh vs State Of Haryana on 7 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 20266 of 2009 (O&M)
Date of decision : 7.9.2009.
...
Suresh
................ Petitioner
vs.
State of Haryana
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Baldev Singh, Senior Advocate with
Sh. Deepinder Singh, Advocate for the petitioner.
Sh. S.K. Hooda, Senior Deputy Advocate General,
Haryana.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner does not want to press the
petition at this stage.
The petition stands dismissed as not pressed.
( K.C. Puri )
7.9.2009. Judge
chugh