High Court Punjab-Haryana High Court

Rajan Jain vs State Of Punjab And Others on 6 November, 2009

Punjab-Haryana High Court
Rajan Jain vs State Of Punjab And Others on 6 November, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                              Criminal Misc. No. M-31250 of 2009 (O/M).
                                 Date of Decision : November 06, 2009.

Rajan Jain
                                                             ...... Petitioner(s).
                                    Versus.

State of Punjab and others
                                                            ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Nakul Sharma, Advocate,
for the petitioner(s).

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioner does not press the present petition,

but states that liberty may be granted to the petitioner to approach the

learned Trial Court with the prayer, which has been made in the present

petition.

Dismissed as not pressed with liberty aforesaid.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 06, 2009.

sjks.