IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CRM-M-28189 of 2011
Decided on 18.10.2011
Prem Singh and others --Petitioners
vs.
State of Punjab --Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.Sarbjit Singh,Advocate, for the petitioners
Mr. K.D.Sachdeva,Addl.A.G.Punjab
RAKESH KUMAR JAIN,J: (ORAL)
Learned counsel for the respondent has pointed out that there
is another FIR No.92 dated 16.5.2011 registered under Sections
454,427,436, 148 and 149 of the IPC at police station Beas, District
Amritsar and there are two other cases against petitioner No.2 who is a
habitual offender. He further submits that the petitioners did not join the
investigation despite the order passed by this Court.
Learned counsel for the petitioners submits that they could not
join the investigation as they did not have any protection from the Court in
FIR No.92 dated 16.5.2011.
Faced with this situation, learned counsel for the petitioners
prays for withdrawal of this petition.
Dismissed as withdrawn.
18.10.2011 (Rakesh Kumar Jain) RR Judge