Punjab-Haryana High Court
Darshan Singh vs State Of Punjab on 15 April, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-9361 of 2008
Date of decision : 15.04.2009
Darshan Singh
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vijay K. Jindal, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
After arguing the case at some length, counsel for the petitioner
prays that he be allowed to withdraw the present petition with liberty to
raise all his pleas before the trial court except the one regarding bar
contained in Rule 2.2 (b) of Punjab Civil Services Rules, Volume-II.
Dismissed as withdrawn with liberty as aforesaid.
15.04.2009 (RAJAN GUPTA) Ajay JUDGE