High Court Punjab-Haryana High Court

Moti Ram Verma vs State Of Haryana & Another on 20 July, 2009

Punjab-Haryana High Court
Moti Ram Verma vs State Of Haryana & Another on 20 July, 2009
  CRR No.1155 of 2009                        1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                               Crl. Rev. No.1155 of 2009 (O&M)
                               Date of decision: 20.7.2009

Moti Ram Verma                                      ...Petitioner

                             Versus

State of Haryana & another                          ...Respondents


CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. OPS Tanwar, Advocate, for the petitioner.


Rajan Gupta, J.

After arguing at some length, learned counsel for the

petitioner has stated that he may be allowed to withdraw the present

petition with liberty to raise all his pleas before the trial court at an

appropriate stage.

In view of the statement made by learned counsel for the

petitioners, this petition is dismissed as withdrawn with the liberty as

aforesaid.

(RAJAN GUPTA)
JUDGE
July 20, 2009
‘rajpal’