IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-13374 of 2008
Date of decision : 23.03.2009
Manpreet Singh
....Petitioner
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vikas Mohan Gupta, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab
for respondents No. 1 to 3.
Mr. I.S. Bhangu, Advocate
for respondent No. 4.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner prays that he be allowed to
withdraw the present petition with liberty to raise all his pleas before the
trial court
Dismissed as withdrawn with liberty to raise his pleas by way
of any application before the trial court, which may be permissible in law.
23.03.2009 (RAJAN GUPTA) Ajay JUDGE