High Court Punjab-Haryana High Court

Kulwinder Singh And Others vs State Of Punjab on 10 August, 2011

Punjab-Haryana High Court
Kulwinder Singh And Others vs State Of Punjab on 10 August, 2011
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                            Crl. Rev. No. 1594 of 2011
                                   DATE OF DECISION: August 10, 2011

Kulwinder Singh and others                          .........PETITIONER(S)

                                VERSUS


State of Punjab                                   ........ RESPONDENT(S)

CORAM: HON'BLE MR. JUSTICE AJAI LAMBA

Present: Mr. KDS Sodhi, Advocate,
         for the petitioner(s).

AJAI LAMBA, J. (ORAL)

Learned counsel wants to withdraw the petition with liberty to file

afresh with proper foundation viz. while placing on record the FIR and

relevant documents from the final report under Section 173 Cr.P.C.

Petition dismissed as withdrawn with liberty as prayed for.

10.08.2011                                                (AJAI LAMBA)
shivani                                                      JUDGE