High Court Punjab-Haryana High Court

Pardeep Kumar & Another vs State Of Haryana on 26 November, 2008

Punjab-Haryana High Court
Pardeep Kumar & Another vs State Of Haryana on 26 November, 2008
   IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                       Criminal Revision No.180 of 2007
                                        Date of Decision: November 26, 2008


Pardeep Kumar & Another
                                                          .....PETITIONER(S)

                                    VERSUS

State of Haryana
                                                         .....RESPONDENT(S)
                                .      .      .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. Tajender K. Joshi,                  Advocate,
                 for the petitioner.

                 Mr.    Narender   Sura,    Assistant
                 Advocate General, Haryana.

                                .      .      .

AJAI LAMBA, J (Oral)

                 After    arguing           for   some    time,      learned

counsel    for    the    petitioner          wants   to    withdraw     this

petition directed against order dated 25.8.2006 passed

by the Additional Sessions Judge (Fast Track Court),

Bhiwani.

Dismissed as withdrawn.

The Trial Court is required to proceed

with the matter expeditiously as the matter has already

been delayed on account of order of stay obtained by

the petitioner on 1.2.2007 (modified on 17.1.2008).


                                                             (AJAI LAMBA)
November 26, 2008                                               JUDGE
avin