High Court Punjab-Haryana High Court

Karanvir Grover vs State Of Punjab on 21 July, 2009

Punjab-Haryana High Court
Karanvir Grover vs State Of Punjab on 21 July, 2009
  CRM No. 52820-M of 2007                         1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. 52820-M of 2007 (O&M)
                                 Date of decision: 21.7.2009

Karanvir Grover                                       ...Petitioner

                              Versus

State of Punjab                                       ...Respondent


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Hitesh Sood, 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petitioner, this petition is dismissed as withdrawn with the liberty as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
July 21, 2009
‘rajpal’