High Court Punjab-Haryana High Court

Anuj Kansal & Another vs State Of Haryana & Another on 8 October, 2009

Punjab-Haryana High Court
Anuj Kansal & Another vs State Of Haryana & Another on 8 October, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                       CHANDIGARH

                                 Criminal Misc. No. M-28170 of 2009
                                 Date of decision: October 08, 2009


Anuj Kansal & another                          -Petitioners

             Versus

State of Haryana & another                     -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajesh Lamba, Advocate, for
the petitioners.

Rajan Gupta, J.(Oral)

Learned counsel prays that he be permitted to withdraw this

petition with liberty to the petitioners to present their version before the

Investigating Officer as the case is still at the stage of investigation.

It is directed that the Investigating Officer shall consider the

version of the petitioners. However, in case still aggrieved, the petitioners

shall be at liberty to avail of the remedy available to them under the law.

Dismissed as withdrawn with the observations aforesaid.

[Rajan Gupta]
Judge
October 08, 2009.

‘ask’