Punjab-Haryana High Court
Chander Bhan vs State Of Haryana & Another on 17 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-26257 of 2009
Date of decision: September 17, 2009
Chander Bhan -Petitioner
Versus
State of Haryana & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Kuldeep Tiwari, Advocate, for
the petitioner.
Rajan Gupta, J.(Oral)
Counsel submits he may be permitted to withdraw the present
petition with liberty to the petitioner to raise all his pleas before the trial
Court at an appropriate stage.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
September 17, 2009.
‘ask’