High Court Punjab-Haryana High Court

Naresh Batra vs State (Union Territory Of … on 3 November, 2009

Punjab-Haryana High Court
Naresh Batra vs State (Union Territory Of … on 3 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                        Crl. Misc. No. M-30795 of 2009 (O&M)

                         Date of Decision: November 3, 2009


Naresh Batra

                                                    ... Petitioner

                            Versus

State (Union Territory of Chandgarh) and another.

                                              ... Respondents


CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present : Mr. A.D.S. Sukhija, Advocate,
          for the petitioner.

S.D. Anand, J. (Oral)

Crl. Misc. No. 55683 of 2009

Allowed, as prayed for.

Crl. Misc. No.M-30795 of 2009

Dismissed as withdrawn. The learned counsel

states that he may be permitted to file written arguments on

record. The learned trial Court shall receive the written

arguments, if any, come to be filed by the parties. Ordered

accordingly.




November 3, 2009                              ( S.D.Anand )
vkd                                                 Judge