Punjab-Haryana High Court
Hc Narinder Singh vs State Of Punjab on 18 August, 2009
CRM No. M-9248 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-9248 of 2008 (O&M)
Date of decision: 18.8.2009
HC Narinder Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. A.S. Manaise, 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 at an appropriate stage.
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petitioner, this petition is dismissed as withdrawn with the liberty as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
August 18, 2009
‘rajpal’