High Court Punjab-Haryana High Court

Pappu Ram vs State Of Punjab And Another on 28 August, 2009

Punjab-Haryana High Court
Pappu Ram vs State Of Punjab And Another on 28 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-33180 of 2007
                         Date of decision : August 28, 2009


Pappu Ram
                                            ....Petitioner
                         versus

State of Punjab and another
                                            ....Respondents


Coram:      Hon'ble Mr. Justice L.N. Mittal


Present :   Mr. SK Bawa, Advocate, for the petitioner

            Mr. Gaurav Garg Dhuriwala, AAG Punjab
            for respondent no. 1

            Mr. Sherry K. Singla, Advocate for respondent no. 2


L.N. Mittal, J. (Oral)

Learned counsel for the petitioner seeks permission to

withdraw the instant petition with liberty to the petitioner to raise all the

pleas available to him before the trial court or with liberty to file fresh

petition for quashing on the basis of compromise.

Dismissed as withdrawn with liberty as aforesaid.




                                                       ( L.N. Mittal )
August 28, 2009                                             Judge
  'dalbir'