Punjab-Haryana High Court
Surjit Lal vs State Of Punjab And Another on 16 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-25580 of 2009 (O&M)
Date of Decision: 16.9.2009.
Surjit Lal
....Petitioner
Versus
State of Punjab and another
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Vikas Singh, Advocate
for the petitioner.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that he may be
permitted to withdraw the present petition with liberty to raise all the issues as
raised in the present petition and avail of remedy in accordance with law.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
16.9.2009 JUDGE
Reema