IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-19983 of 2009
Date of decision : 13.08.2009
Kanwaljit Singh and another
....Petitioners
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. A.S. Bhatti, Advocate
for the petitioners.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Reply by way of affidavit of Paramjit Singh Goraya, PPS,
Deputy Superintendent of Police, P.S. Dakha, Ludhiana has been filed in the
Court. The same is taken on record.
Learned counsel for the State has informed the Court that an
FIR No. 104 dated 14.07.2009 has already been registered at the behest of
father of petitioner No. 2. According to the counsel, the said matter is still
under investigation.
Learned counsel for the petitioners, however, prays that he may
be allowed to withdraw the present petition.
Dismissed as withdrawn.
13.08.2009 (RAJAN GUPTA) Ajay JUDGE