High Court Punjab-Haryana High Court

Shashi Batta & Others vs State Of Punjab & Another on 30 May, 2009

Punjab-Haryana High Court
Shashi Batta & Others vs State Of Punjab & Another on 30 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Crl. Misc. No. M-15410 of 2009
                                Date of decision: May 30, 2009


Shashi Batta & others                               -Petitioners

            Versus

State of Punjab & another                           -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. SK Sandhir, Advocate, for the petitioners.

Rajan Gupta, J.(Oral)

Counsel submits that in view of the fact that cancellation report,

Annexure P-4 is yet to be accepted by the trial Court, he may be permitted

to withdraw the present petition with liberty to the petitioners to raise all

these pleas before the trial Court at an appropriate stage.

Dismissed as withdrawn with the liberty as aforesaid.

[Rajan Gupta]
Judge
May 30, 2009.

‘ask’