Punjab-Haryana High Court
Manjit Kumar Alias Mangtinder … vs State Of Punjab on 25 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-30263 of 2008
Date of decision : August 25, 2009
Manjit Kumar alias Mangtinder Kumar
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Ranjodh Singh, Advocate for
Mr. BS Bhalla, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Learned counsel for the petitioner seeks permission to
withdraw the instant petition with liberty to the petitioner to raise all the
pleas available to him before the trial court.
Dismissed as withdrawn with liberty as aforesaid.
( L.N. Mittal )
August 25, 2009 Judge
'dalbir'