High Court Punjab-Haryana High Court

Gurnam Singh vs State Of Haryana And Another on 28 November, 2009

Punjab-Haryana High Court
Gurnam Singh vs State Of Haryana And Another on 28 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc No. M-33705 of 2009
                                 Date of decision : 28.11.2009
Gurnam Singh
                                                           ....Petitioner

                                       V/s

State of Haryana and another
                                                           ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sanjiv Gupta, Advocate
for the petitioner.

RAJAN GUPTA J. (ORAL)

Prayer in this petition filed under Section 482 of the Code of

Criminal procedure is for quashing of the impugned FIR No. 449 dated

27.06.2009 registered under Sections 420/467/468/471/447/506 & 120-B

IPC.

After arguing at some length, learned counsel for the petitioner

submits that he may be allowed to withdraw the present petition with liberty

to the petitioner to present his version before the investigating officer as the

matter is still under investigation.

Dismissed as withdrawn with liberty as aforesaid.

It is directed that investigating officer shall consider the version

of the petitioner before submitting final report under Section 173 Cr.P.C.

In case still aggrieved, it will be open to the petitioner to avail

of the remedy available to him under the law.

28.11.2009                                          (RAJAN GUPTA)
Ajay                                                    JUDGE