Punjab-Haryana High Court
Virender Kaur And Others vs State Of Haryana And Another on 10 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. 26439-M of 2002
Date of decision: 10th July, 2008
Virender Kaur and others
... Petitioners
Versus
State of Haryana and another
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Sanjiv Gupta, Advocate for the petitioners.
Mr. Sunil Nehra, Assistant Advocate General Haryana for the
State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present petition has been filed under Section 482 Cr.P.C.
seeking quashing of FIR No. 28 dated 13.2.2001 registered at Police
Station Nissing under Section 498-A/ 406/ 506 IPC.
Counsel for the petitioner contend that he may be allowed to
withdraw the present petition to raise all arguments before the trial Court at
appropriate stage.
As prayed, dismissed as withdrawn with liberty as prayed for,
granted.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 10, 2008
rps