High Court Punjab-Haryana High Court

Harjinder Singh & Another vs State Of Punjab & Another on 3 September, 2009

Punjab-Haryana High Court
Harjinder Singh & Another vs State Of Punjab & Another on 3 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Criminal Misc. No. M-4820 of 2009
                               Date of decision: September 03, 2009


Harjinder Singh & another                    -Petitioners

             Versus

State of Punjab & another                    -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. ML Saini, Advocate, for the petitioners.

Mr. Shilesh Gupta, DAG, Punjab.

Mr. KS Saini, Advocate, for respondent No.2.

Rajan Gupta, J.(Oral)

Learned counsel for the petitioners relies upon Joginder Ram

& others vs. State of Punjab & another, 2009 (1) RCR (Criminal) 495 and

contends that he may be allowed to withdraw the present petition with

liberty to the petitioners to raise all their pleas before the first appellate

court where the appeal is pending at the moment. Learned counsel also

prays for liberty to rely the aforesaid judgment before the first appellate

court.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

The petitioner may rely upon Joginder Ram’s case (supra),

which may be considered by the said court.

[Rajan Gupta]
Judge
September 03, 2009.

‘ask’