High Court Punjab-Haryana High Court

Mahi Pal And Others vs State Of Haryana on 19 February, 2009

Punjab-Haryana High Court
Mahi Pal And Others vs State Of Haryana on 19 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-4813 of 2009
                              Date of decision : 19.2.2009.

                              ...

    Mahi Pal and others
                                             ................ Petitioners

                              vs.

    State of Haryana
                                             .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Amar Vivek, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioners wants to withdraw the

petition with liberty to raise all the pleas before the trial Court at

appropriate stage of trial, including the point of limitation.

The petition stands dismissed as withdrawn with the

aforesaid liberty.

( K.C. Puri )
19.2.2009. Judge
chug