IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-33705 of 2009
Date of decision : 28.11.2009
Gurnam Singh
....Petitioner
V/s
State of Haryana and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sanjiv Gupta, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
Prayer in this petition filed under Section 482 of the Code of
Criminal procedure is for quashing of the impugned FIR No. 449 dated
27.06.2009 registered under Sections 420/467/468/471/447/506 & 120-B
IPC.
After arguing at some length, learned counsel for the petitioner
submits that he may be allowed to withdraw the present petition with liberty
to the petitioner to present his version before the investigating officer as the
matter is still under investigation.
Dismissed as withdrawn with liberty as aforesaid.
It is directed that investigating officer shall consider the version
of the petitioner before submitting final report under Section 173 Cr.P.C.
In case still aggrieved, it will be open to the petitioner to avail
of the remedy available to him under the law.
28.11.2009 (RAJAN GUPTA) Ajay JUDGE