IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Revision No. 2284 of 2008 (O&M)
Date of decision: 29.7.2009
Inderjit Kaur
... Petitioner
v.
State of Punjab and others
.. Respondent
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Inderjit Sharma, Advocate for the petitioner.
Rajesh Bindal J.
Learned counsel for the petitioner submits that he may be permitted
to withdraw the present petition with liberty to move an application for
summoning of the additional accused in case at any subsequent time, sufficient
material comes before the court to enable it to form an opinion that there is
likelihood of conviction thereof.
Dismissed as withdrawn with liberty as prayed for.
(Rajesh Bindal)
Judge
29.7.2009
mk