IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-4686 of 2011 (O&M)
Date of decision: 12.09.2011.
Gurjit Singh and others
..Petitioners
Versus
State of Punjab and another
..Respondents
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Mr. A.P.S. Guliani, Advocate,
for the petitioners.
Mr. Sudhir Nehra, Addl. A.G. Punjab,
for respondent No.1 - State.
None for respondent No.2.
NAWAB SINGH, J. (ORAL)
By filing this petition under Section 482 of the
Code of Criminal Procedure, petitioners seek quashing of First
Information Report No.16 dated June 4th, 2010 under Sections 148,
313, 324, 328, 341, 342, 498-A and 506 read with Section 149 of
Indian Penal Code, Police Station Jodhan, District Ludhiana (Rural).
Learned State counsel has stated that in this case,
prosecution has proposed to file untraced report.
In face of it, learned counsel for the petitioners has
urged that this petition be dismissed as withdrawn.
It is ordered accordingly.
12.09.2011 (NAWAB SINGH) neetu JUDGE