IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-35288 of 2007
Date of Decision: November 26, 2008
Surinder Kaur & Another
.....PETITIONER(S)
VERSUS
Sant Lal
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Manish Kumar Singla, Advocate,
for the petitioners.
Mr. Tajender K. Joshi, Advocate, for
the respondent.
. . .
AJAI LAMBA, J (Oral)
This petition filed under Section 482
Cr.P.C. seeks quashing of criminal complaint No.11
dated 11.4.2005 (Annexure P-1) titled ‘Sant Lal @
Sant Ram Vs. Baljinder Singh & Others’ and summoning
order dated 25.7.2006 (Annexure P-3).
Learned counsel for the petitioners
contends that the petition be dismissed as withdrawn
to enable the petitioners to take all the pleas
available to them during the course of trial.
Dismissed as withdrawn on the statement
of learned counsel for the petitioners.
The petitioners would be at liberty to
take all the pleas taken in this petition during the
Crl. Misc. No. M-35288 of 2007 [2]
course of trial.
Personal appearance of petitioner No.1,
Surinder Kaur, shall remain exempted on the
conditions to be imposed by the Trial Court.
(AJAI LAMBA)
November 26, 2008 JUDGE
avin