High Court Punjab-Haryana High Court

Jagmal Singh vs State Of Haryana And Another on 7 July, 2009

Punjab-Haryana High Court
Jagmal Singh vs State Of Haryana And Another on 7 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                 Crl. Misc. No. M-10575 of 2009 (O&M)
                                 Date of decision : 07.07.2009

Jagmal Singh
                                                             ....Petitioner

                                        V/s

State of Haryana and another
                                                             ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. G.S. Sharma, Advocate
for the petitioner.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Learned counsel for the State has filed a reply by way of

affidavit of Saurabh Singh, IPS, Superintendent of Police, Jhajjar in the

Court today and the same is taken on record.

Learned counsel has referred to the said reply and submits that

during investigation it has been found that the present case is not a case of

murder and police is likely to file a cancellation report in the competent

court of jurisdiction shortly.

Under the circumstances, learned counsel for the petitioner

submits that he may be allowed to withdraw the present petition with liberty

to raise all his pleas before the trial court at an appropriate stage.

Dismissed as withdrawn with liberty as aforesaid.

07.07.2009                                                   (RAJAN GUPTA)
Ajay                                                            JUDGE