High Court Punjab-Haryana High Court

Kanwaljit Singh And Another vs State Of Punjab And Others on 13 August, 2009

Punjab-Haryana High Court
Kanwaljit Singh And Another vs State Of Punjab And Others on 13 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-19983 of 2009
                               Date of decision : 13.08.2009

Kanwaljit Singh and another
                                                         ....Petitioners

                                       V/s


State of Punjab and others
                                                         ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. A.S. Bhatti, Advocate
for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Reply by way of affidavit of Paramjit Singh Goraya, PPS,

Deputy Superintendent of Police, P.S. Dakha, Ludhiana has been filed in the

Court. The same is taken on record.

Learned counsel for the State has informed the Court that an

FIR No. 104 dated 14.07.2009 has already been registered at the behest of

father of petitioner No. 2. According to the counsel, the said matter is still

under investigation.

Learned counsel for the petitioners, however, prays that he may

be allowed to withdraw the present petition.

Dismissed as withdrawn.

13.08.2009                                               (RAJAN GUPTA)
Ajay                                                        JUDGE