High Court Punjab-Haryana High Court

Faquir Singh And Another vs The State Of Punjab on 26 November, 2009

Punjab-Haryana High Court
Faquir Singh And Another vs The State Of Punjab on 26 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                              Criminal Misc. No. M-33367 of 2009 (O/M).
                                 Date of Decision : November 26, 2009.

Faquir Singh and another
                                                               ...... Petitioner(s).
                                    Versus.
The State of Punjab
                                                             ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. D.R. Punia, Advocate,
for the petitioner(s).

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioners prays for withdrawal of the present

petition with liberty to take all the grounds, which have been taken in the

present petition, before the learned Trial Court, at the appropriate stage.

Dismissed as withdrawn with liberty aforesaid.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 26, 2009.

sjks.