High Court Punjab-Haryana High Court

Manjit Singh @ Sabi And Others vs State Of Punjab And Another on 21 July, 2009

Punjab-Haryana High Court
Manjit Singh @ Sabi And Others vs State Of Punjab And Another on 21 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                Crl. Misc No. M-19520 of 2009
                                Date of decision : 21.07.2009


Manjit Singh @ Sabi and Others
                                                           ....Petitioners

                                       V/s


State of Punjab and another
                                                           ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. IPS Kohli, Advocate
for the petitioners.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that he may be

allowed to withdraw the present petition with liberty to present his version

before the investigating officer including the factum of the compromise

arrived at between the parties before the investigating officer.

Dismissed as withdrawn with liberty as aforesaid.

It is directed that investigating officer shall consider the version

of the petitioners.

In case still aggrieved, the petitioners will be at liberty to avail

of the remedy available to them under the law.

21.07.2009                                                 (RAJAN GUPTA)
Ajay                                                          JUDGE