In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M-53850 of 2007
Decided on:- 14.05.2009
Kiran and another ......Petitioners
Versus
State of Punjab and another .......Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr. Sandeep Arora, Advocate
for the petitioners.
Mr. APS Mann, Sr. DAG, Punjab.
Mr. R. S. Bajaj, Advocate
for the complainant.
K. C. Puri, J.(Oral )
Learned counsel for the petitioners does not want to press the
petition as charge has been framed against the petitioners by the trial Court.
At this stage,the petition stands dismissed being not pressed
with liberty to raise all the points before the trial Court at the appropriate
stage of trial.
However, if any application for exemption is made before the
trial Court, that shall be decided within 15 days sympathetically.
May 14, 2009 ( K.C. Puri ) Mamta Judge