IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-19520 of 2009
Date of decision : 21.07.2009
Manjit Singh @ Sabi and Others
....Petitioners
V/s
State of Punjab and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. IPS Kohli, Advocate
for the petitioners.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioners submits that he may be
allowed to withdraw the present petition with liberty to present his version
before the investigating officer including the factum of the compromise
arrived at between the parties before the investigating officer.
Dismissed as withdrawn with liberty as aforesaid.
It is directed that investigating officer shall consider the version
of the petitioners.
In case still aggrieved, the petitioners will be at liberty to avail
of the remedy available to them under the law.
21.07.2009 (RAJAN GUPTA) Ajay JUDGE