Punjab-Haryana High Court
Harwinder Singh vs State Of Punjab And Others on 11 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Revision No. 2375 of 2009 (O&M)
Date of Decision: 11.9.2009.
Harwinder Singh
....Petitioner
Versus
State of Punjab and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.P.K. Gupta, Advocate
for the petitioner.
RAJESH BINDAL J.
****
Learned counsel for the petitioner submits that he may be
permitted to withdraw the present petition at this stage challenging the order
passed by learned Court below rejecting the prayer for summoning of additional
accused under Section 319 Cr.P.C. However, he submits that if at a later stage
sufficient material comes on record justifying the summoning of additional
accused, he may be given liberty to move a fresh application for summoning of
additional accused.
Dismissed as withdrawn with liberty as prayed for.
(RAJESH BINDAL)
11.9.2009 JUDGE
Reema