Punjab-Haryana High Court
Kartar Singh And Another vs State Of Punjab And Another on 15 May, 2009
CRM No. M-13342 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-13342 of 2009 (O&M)
Date of decision: 15.5.2009
Kartar Singh and another ...Petitioner
Versus
State of Punjab and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.S. Cheema, Senior Advocate with
Mr. K.S. Nalwa, Advocate, for the petitioners.
Rajan Gupta, J.
Learned counsel for the petitioners states that he be allowed
to withdraw the present petition with liberty to raise all his pleas
including the plea that offence under Section 498-A IPC is not made out
in the facts and circumstances of the case, at an appropriate stage before
the trial court.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
(RAJAN GUPTA)
JUDGE
May 15, 2009
‘rajpal’