High Court Punjab-Haryana High Court

Harinderjit Singh vs State Of Punjab And Another on 19 March, 2009

Punjab-Haryana High Court
Harinderjit Singh vs State Of Punjab And Another on 19 March, 2009
  CRM No. M-10292 of 2008                     1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-10292 of 2009 (O&M)
                                Date of decision: 19.03.2009

Harinderjit Singh                                    ...Petitioner

                              Versus

State of Punjab and another                          ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Padam Jain, Advocate, for the petitioner.
             Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J.

Learned counsel for the petitioner states that he be allowed

to withdraw the present petition with liberty to raise all his pleas before

the trial court by way of any application permissible under law.

In view of the statement made by learned counsel for the

petitioner, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
March 19, 2009
‘rajpal’