Punjab-Haryana High Court
Naresh Kumar vs State Of U.T. Chandigarh on 15 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-14618 of 2009 (O&M)
Date of decision : 15.07.2009
Naresh Kumar
....Petitioner
V/s
State of U.T. Chandigarh
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sanjay Vashisth, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that he may be
allowed to withdraw the present petition with liberty to raise all the pleas
before the trial court at an appropriate stage.
Dismissed as withdrawn with liberty as aforesaid.
15.07.2009 (RAJAN GUPTA) Ajay JUDGE