High Court Punjab-Haryana High Court

Sukhdev Singh @ Sonu & Another vs State Of Punjab & Others on 19 March, 2009

Punjab-Haryana High Court
Sukhdev Singh @ Sonu & Another vs State Of Punjab & Others on 19 March, 2009
  CRM No. M-42346-M of 2006                     1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-42346 of 2006 (O&M)
                                 Date of decision: 19.03.2009

Sukhdev Singh @ Sonu & another                       ...Petitioners

                              Versus

State of Punjab & others                             ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Sandeep Mann, Advocate, for the petitioners.
             Mr. Shailesh Gupta, DAG, Punjab for
             respondents No.1 to 3, 6 & 7.
             Mr. P.C. Suman, Advocate, for respondent No.4.
             Mr. Vipin Mahajan, Advocate, for respondent No.5.

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 before

the trial court at an appropriate stage.

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petitioners, this petition is dismissed as withdrawn with the liberty as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
March 19, 2009
‘rajpal’