Punjab-Haryana High Court
Kuldeep Singh vs State Of Punjab on 15 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-24528 of 2009
Date of decision:15.10.2009.
Kuldeep Singh ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Sukhjeet Singh, Advocate,
for the petitioner.
Mr. B.B.S.Teji, AAG, Punjab.
*****
S.D.ANAND, J.
Learned counsel for the petitioner states that the
present petition may be dismissed as withdrawn, with liberty to the
petitioner to get back to this Court afresh after the statements of
Jaswinder Singh and Darshan Singh (the two witnesses who had
allegedly attested the disclosure statement made by the
petitioner) are recorded.
The State is directed to ensure that the statements of
both the witnesses aforementioned are recorded on 27.10.2009
for which date the matter is already fixed before the learned Trial
Court for recording of prosecution evidence.
Dismissed as withdrawn, with liberty aforementioned.
October 15, 2009 (S.D.ANAND) vinod* JUDGE