Punjab-Haryana High Court
Prem Singh Etc vs State Of Punjab on 26 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.5989-M of 2008
DATE OF DECISION : SEPTEMBER 26, 2008
PREM SINGH ETC. ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Pawan Sharma, Advocate, for the petitioner(s).
AJAI LAMBA, J. (Oral)
This petition under Section 482, Code of Criminal Procedure,
seeks quashing of FIR No.149 dated 30.10.2007 under Sections 447, 511,
506, 34, Indian Penal Code, Police Station, Machhiwara, Police District
Khanna (Annexure P-1).
Learned counsel for the petitioners wants to withdraw the
petition to enable the petitioners to take all the pleas taken in this petition
before the trial court, during the course of trial.
Dismissed as withdrawn with liberty as prayed for.
September 26, 2008 ( AJAI LAMBA ) Kang JUDGE