IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-4820 of 2009
Date of decision: September 03, 2009
Harjinder Singh & another -Petitioners
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. ML Saini, Advocate, for the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Mr. KS Saini, Advocate, for respondent No.2.
Rajan Gupta, J.(Oral)
Learned counsel for the petitioners relies upon Joginder Ram
& others vs. State of Punjab & another, 2009 (1) RCR (Criminal) 495 and
contends that he may be allowed to withdraw the present petition with
liberty to the petitioners to raise all their pleas before the first appellate
court where the appeal is pending at the moment. Learned counsel also
prays for liberty to rely the aforesaid judgment before the first appellate
court.
In view of the statement made by learned counsel for the
petitioners, this petition is dismissed as withdrawn with the liberty as
aforesaid.
The petitioner may rely upon Joginder Ram’s case (supra),
which may be considered by the said court.
[Rajan Gupta]
Judge
September 03, 2009.
‘ask’