High Court Punjab-Haryana High Court

Mahanand vs State Of Haryana & Others on 7 August, 2009

Punjab-Haryana High Court
Mahanand vs State Of Haryana & Others on 7 August, 2009
 CRM No. M-15127 of 2009                                 1



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

                               CRM No. M-15127 of 2009 (O&M)
                               Date of decision: 7.8.2009

Mahanand                                            ...Petitioner

                            Versus

State of Haryana & others                           ...Respondents


CORAM:      HON'BLE MR. JUSTICE RAJAN GUPTA

Present:    Mr. N.K. Sanghi, Advocate, for the petitioner.
            Mr. Gaurav Dhir, AAG, Haryana.
            Mr. Atun Yadav, Advocate, for respondent No.4.
            Mr. Manjeet Pathania, Advocate, for respondent No.5.
            Mr. Maharaj Kumar Advocate.


Rajan Gupta, J.

Reply has been filed on behalf of respondent No.4. The

same is taken on record.

Learned counsel for the State (on the instructions from ASI

Jagdish, who is present in Court) submits that statement of respondent

No.5 has been recorded by the Investigating Officer and the same shall

be taken into consideration while preparing final report under Section

173 Cr.P.C. Learned counsel further submits that in all likelihood,

cancellation report shall be submitted before the competent court

shortly.

In view of the statement made by learned counsel for the

State, Mr. Sanghi, learned counsel for the petitioner submits that he may
CRM No. M-15127 of 2009 2

be allowed to withdraw this petition with liberty to avail of the remedy

available to him under the law in case still aggrieved.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
August 07, 2009
‘rajpal’