Punjab-Haryana High Court
Rajbir vs State Of Haryana And Others on 7 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.No.12998 of 2008(O&M)
DATE OF DECISION :October 07, 2009.
Rajbir
...Petitioner
Vs.
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH
Present : Mr.Gaurav Mohunta, Advocate
for the petitioner with Rajbir-petitioner in person
MrA.K.Jindal, AAG, Haryana
Mr.G.P.Singh, Advocate for respondent no.2
Mr.Aditya Grover, Advocate for respondent no.3
AUGUSTINE GEORGE MASIH,J. (Oral)
Counsel for the petitioner does not press the present
petition but he states that liberty may be granted to the petitioner to
take all the pleas which has been taken in the present petition before
the trial Court where the proceedings are going in F.I.R. No.106 dated
27.09.2001 at an appropriate stage in accordance with law.
The petition is disposed of as not pressed with the
aforesaid liberty. Any observation made by the Courts below in the
complaint case shall have no bearing on the trial which is pending in
the F.I.R. mentioned above.
(AUGUSTINE GEORGE MASIH)
October 07, 2009 Judge
p.singh