Punjab-Haryana High Court
Kartar Singh vs State Of Punjab on 19 February, 2009
CRM No. M-4846 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-4846 of 2009 (O&M)
Date of decision: 19.02.2009
Kartar Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Majithia, Advocate, for the petitioner.
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petitioner, this petition is dismissed as withdrawn with the liberty as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
February 19, 2009
‘rajpal’