Punjab-Haryana High Court
Varinder Kumar @ Neetu Khosla vs State Of Punjab on 7 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-6328 of 2009 (O&M)
Date of decision : 7.5.2009.
...
Varinder Kumar @ Neetu Khosla
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. R.K. Singla, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
Crl.M.No. 19954 of 2009 has been filed for withdrawal of
main petition i.e. Crl.M. No. M-6328 of 2009.
Notice of the application to Advocate General, Punjab.
On the asking of the Court, Sh. A.P.S. Mann, Senior
Deputy Advocate General, Punjab, who is present in Court, accepts
notice.
The application stands accepted.
The main petition i.e. Crl.M. No.M-6328 of 2009, for grant
of bail, which is fixed for 27.5.2009, stands dismissed as withdrawn.
( K.C. Puri )
7.5.2009. Judge
chugh