High Court Punjab-Haryana High Court

Hazara Singh And Another vs State Of Punjab And Others on 6 May, 2009

Punjab-Haryana High Court
Hazara Singh And Another vs State Of Punjab And Others on 6 May, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                    CRM No. M- 12402 of 2009
                    Date of Decision: 06.05.2009

Hazara Singh and another              .....Petitioners

Versus

State of Punjab and others            .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. V. S. Rana, Advocate
for the petitioners.

K. C. Puri, J (Oral)

Learned counsel for the petitioners wants to withdraw the
petition with liberty to raise all the pleas before the trial Court at an
appropriate stage of trial.

Dismissed as withdrawn with liberty aforesaid.
However, keeping in view the age of Hazara Singh, his
personal appearance before the trial Court stands exempted but on the
condition that he will appear as and when called by the trial Court.

May 06, 2009                                        ( K. C. Puri )
mamta                                                   Judge