Punjab-Haryana High Court
Brij Mohan @ Billa vs State Of Haryana on 29 July, 2008
In the High Court of Punjab & Haryana at Chandigarh
Criminal Misc. No. M- 1194 of 2008 (O&M)
Date of decision : 29.7.2008
Brij Mohan @ Billa ..... Petitioner
vs
State of Haryana ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Ashit Malik, Advocate, for the petitioner.
Criminal Misc. No.29819 of 2008.
This is an application for withdrawal of the main petition with
liberty to file a petition before the Sessions Judge as the challan has been
presented in which certain sections have been deleted against the petitioner.
Criminal Misc. No. 29819 of 2008 is allowed.
Criminal Misc. No. M-1194 of 2008 is permitted to be
withdrawn with liberty as prayed for.
29.7.2008. (Rajesh Bindal) vs. Judge.