High Court Punjab-Haryana High Court

Kartar Singh vs State Of Punjab on 19 February, 2009

Punjab-Haryana High Court
Kartar Singh vs State Of Punjab on 19 February, 2009
  CRM No. M-4846 of 2009                         1




     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-4846 of 2009 (O&M)
                                 Date of decision: 19.02.2009

Kartar Singh                                         ...Petitioner

                                Versus

State of Punjab                                      ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. S.S. Majithia, Advocate, for the petitioner.

Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to raise all his pleas before

the trial court at an appropriate stage.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
February 19, 2009
‘rajpal’