IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. 55570-M of 2004
Date of decision: 1st July, 2008
Tilak Raj
... Petitioner
Versus
State of Punjab
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. R.K.Dadwal, Advocat for petitioner.
Mr. Mehardeep Singh, Assistant Advocate General Punjab for
the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
After arguing for some time, in view of the observation that
disputed questions of fact are involved, counsel for the petitioner prays that
he may be allowed to withdraw the present petition to raise all arguments
at the time of framing of charge.
Present case was fixed for framing of charge when the present
petition was filed. In view of very fair request made by counsel for the
petitioner, present petition is allowed to be withdrawn with liberty to the
petitioner to raise all arguments at the time of framing of charge.
Dismissed as withdrawn, with liberty, as prayed for, granted.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 1, 2008
rps