Punjab-Haryana High Court
Dalbir Singh vs State Of Punjab on 19 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-21600 of 2009 (O&M)
Date of Decision: 19.8.2009.
Dalbir Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Rajinder Goyal, 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 at the appropriate stage during trial.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
19.8.2009 JUDGE
Reema