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Dismissed as withdrawn with the observations aforesaid.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’