CRM No. M-15127 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-15127 of 2009 (O&M)
Date of decision: 7.8.2009
Mahanand ...Petitioner
Versus
State of Haryana & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. N.K. Sanghi, Advocate, for the petitioner.
Mr. Gaurav Dhir, AAG, Haryana.
Mr. Atun Yadav, Advocate, for respondent No.4.
Mr. Manjeet Pathania, Advocate, for respondent No.5.
Mr. Maharaj Kumar Advocate.
Rajan Gupta, J.
Reply has been filed on behalf of respondent No.4. The
same is taken on record.
Learned counsel for the State (on the instructions from ASI
Jagdish, who is present in Court) submits that statement of respondent
No.5 has been recorded by the Investigating Officer and the same shall
be taken into consideration while preparing final report under Section
173 Cr.P.C. Learned counsel further submits that in all likelihood,
cancellation report shall be submitted before the competent court
shortly.
In view of the statement made by learned counsel for the
State, Mr. Sanghi, learned counsel for the petitioner submits that he may
CRM No. M-15127 of 2009 2
be allowed to withdraw this petition with liberty to avail of the remedy
available to him under the law in case still aggrieved.
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petitioner, this petition is dismissed as withdrawn with the liberty as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
August 07, 2009
‘rajpal’