IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-35407 of 2009
Date of decision : 16.12.2009
Amardeep Singh Brar
....Petitioner
V/s
State of Punjab and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. N.S. Sodhi, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
The petitioner has preferred this petition with the apprehension
that he may be arrested in some other case registered by the police in the
event of joining the investigating pursuant to FIR No. 87 dated 09.04.2009
registered under Sections 406/420/498-A IPC at Police Station Sadar
Jalandhar.
Learned counsel for the State (on instructions from ASI Prithivi
Pal Singh, who is present in court) submits that at present neither any other
FIR nor any complaint is pending against the petitioner.
In view of the statement made by learned State counsel, learned
counsel for the petitioner submits that he may be allowed to withdraw the
present petition.
Dismissed as withdrawn.
16.12.2009 (RAJAN GUPTA) Ajay JUDGE