Punjab-Haryana High Court
Moti Ram Verma vs State Of Haryana & Another on 20 July, 2009
CRR No.1155 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
Crl. Rev. No.1155 of 2009 (O&M)
Date of decision: 20.7.2009
Moti Ram Verma ...Petitioner
Versus
State of Haryana & another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. OPS Tanwar, Advocate, for the petitioner.
Rajan Gupta, J.
After arguing at some length, learned counsel for the
petitioner has stated that he may 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petitioners, this petition is dismissed as withdrawn with the liberty as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
July 20, 2009
‘rajpal’