IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-10568 of 2009
Date of decision: October 13, 2009
Jitender & another -Petitioners
Versus
State of Haryana & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. RN Kush, Advocate, for the petitioners.
Mr. Gaurav Dhir, AAG, Haryana.
Rajan Gupta, J.(Oral)
Learned State counsel submits that Chand Singh @ Chand
Ram, petitioner No.2 has already been granted class ‘B’ in the jail. He
further submits that the case of Jitender, petitioner No.1 shall be considered
and a speaking order shall be passed therein.
In view of the statement made by Mr. Dhir, counsel for the
petitioner prays that he may be permitted to withdraw this petition with
liberty to challenge the order that may be passed in case of petitioner No.1.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
October 13, 2009.
‘ask’